High Court Patna High Court - Orders

Ganga Ram Rai vs The State Of Bihar & Ors on 18 July, 2011

Patna High Court – Orders
Ganga Ram Rai vs The State Of Bihar & Ors on 18 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.36765 of 2008

Ganga Ram Rai, son of Late Ram Baran Rai, village Narepur, Pachhwari Tola, PS Bachhwara,
Dist. Begusarai - Petitioner.
                                              Vs.
   1) The State of Bihar,
   2) Kamlesh Bhagat, son of Late Radha Bhagat,
   3) Shiv Kumar Bhagat, son of Kailash Bhagat,
   4) Manoj Kumar, son of Kailash Bhagat,
   All of village Narepur, PS Bachhwara, Dist. Begusarai - Opp. Parties.


2      18.7.2011

Heard learned counsel for the petitioner and the

counsel appearing on behalf of the State.

This application has been filed for quashing the order,

dated 26.5.2008 passed in S.T. No. 75/2003 by FTC I, Begusarai.

The petitioner is the informant who has filed this

application for issuance of notice to Rajiv Kumar Bhagat and

Kailash Bhagat under section 319 Cr.P.C. on the ground that they

were also involved in the murder of his brother.

The court below has considered the evidence of the

informant who is brother of the deceased and after considering the

evidence has come to the finding that there is insufficient evidence

to call the aforesaid persons to face trial./

Learned counsel for the petitioner by referring to the

evidence which is annexed to this application submits that both the

witnesses have claimed that they have heard that Rajiv Kumar

Bhagat and Kailash Bhagat are also involved in the murder of his

brother. Apart from the aforesaid statement there is no cogent

material that would lead the court to conclude that the two persons

aforesaid are prima facie involved in the said murder.
2

Having gone through the evidence of PWs 7 and 11, I

find that there is insufficient material to notice Rajiv Kumar

Bhagat and Kailash Bhagat to face trial in the case aforesaid. I,

therefore, see no reason to interfere with the impugned order.

This application is dismissed.

haque                                         ( Sheema Ali Khan, J.)