High Court Patna High Court - Orders

Dukha Yadav @ Dukha Lal Yadav & Ors vs State Of Bihar & Anr on 8 September, 2011

Patna High Court – Orders
Dukha Yadav @ Dukha Lal Yadav & Ors vs State Of Bihar & Anr on 8 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.13455 of 2008
                          Dukha Yadav @ Dukha Lal Yadav & Ors
                                           Versus
                                    State Of Bihar & Anr
                                          -----------

For the Petitioner–Sri Pramod Kumar Singh
Sri Dharmendra Kumar Singh
For the OP— Sri G.K. Jha
Sri B.B.Jha
03 08.09.2011 The petitioners have filed this application for quashing the

entire criminal proceeding as well as order dated 1.12.2007 passed by

the Court of Assistant Sessions Judge-II, Supaul in S.T. No. 75/95

rejecting the application of the accused petitioner for discharge under

Section 227 Cr.P.C.

The learned counsel appearing on behalf of the petitioners

submits that on perusal of F.I.R and statement of so called eye witnesses

the occurrence is simple quarrel and minor injuries received through

lathi, fatka and satka but later on other witnesses examination in

investigation changed the statement saying the use of deadly weapon

Farsa, but the contradiction which is vital has not been considered the

petitioner under Section 227 has been illegally rejected through

impugned order.

The impugned order goes to show that after discussing the

materials available on the record and the injury report the Assistant

Sessions Judge-II, Supaul has rejected the petition for discharge.

As such there is nothing in the impugned order to show that

there is any abuse of the process of law in passing the order. Thus, this

application stands dismissed.

Namita                                            ( Rajendra Kumar Mishra, J.)