IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40138 of 2008
Kailash Bind, Son of Ghama Bind, Resident of Village Sarangpur, PS Bhabhua, District Kaimur at
Bhabhua ----- Petitioner
Versus
The State Of Bihar ---- Opposite Party
-----------
2 25.7.2011 Heard learned counsel for the petitioner and the counsel
appearing on behalf of the State.
The petitioner has challenged the order dated 20.8.2008 by
which the Court below has refused to discharge the petitioner for
offences under Section 307 of the Indian Penal Code.
Learned counsel for the petitioner submits that the offence
under Section 307 of the Indian Penal Code would depend upon the
manner of occurrence and the injury report.
All these aspects will necessarily have to be considered
during trial of the case.
This application is thus, dismissed.
Sanjay (Sheema Ali Khan, J.)