IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8445 of 2010
LALAN KUMAR SAHANI S/O SRI INDRADEO SAHANI R/O VILLAGE-NIMA
CHANDPURA P.S.- NIMA CHANDPURA, DISTRICT- BEGUSARAI
Versus
STATE OF BIHAR
-----------
2. 01.12.2010 Heard the parties.
The petitioner is aggrieved by the order
dated 8.2.2010 passed in Begusarai Town P.S.
Case No. 14/2003 by S.D.J.M., Begusarai, by
which he has refused to consider the discharge
petition since the provisions of law has been
mentioned as 227 Cr.P.C. whereas it should have
been 239 Cr.P.C.
Considering that the dismissal was for
technical reasons the matter is remanded to the
court below for afresh consideration on the
petition filed on behalf of the petitioner in case the
charge has not been framed.
With these observations the
application is disposed off.
Fahad. ( Anjana Prakash, J. )