High Court Patna High Court - Orders

Khalique Ahmad @ Khalil Ahmad vs State Of Bihar on 15 July, 2011

Patna High Court – Orders
Khalique Ahmad @ Khalil Ahmad vs State Of Bihar on 15 July, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           Cr.Misc. No.37345 of 2008
                 Khalique Ahmad @ Khalil Ahmad, son of Abdul Hasan Mian, resident of
                 village- Haradiya, P.S. Pachrukhi, District- Siwan.
                                                                     ... Petitioner
                                                        Versus
                                     The State Of Bihar...... Opposite Party
                                                      -----------

2. 15.07.2011. Heard learned counsel for the petitioner and learned

counsel appearing on behalf of the State.

The petitioner has challenged the order refusing

discharge of the petitioner on the ground that he was not present

at the place of occurrence and this fact is supported by witnesses

in the case diary.

All these aspect of the matter will be considered

during the trial of the case and as such this Court finds no

ground to interfere with the order impugned.

This application is dismissed.

Md. Ibrarul                                             (Sheema Ali Khan ,J.)