IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.251 of 2008
LALAN SINGH
...Petitioner
Versus
1. STATE OF BIHAR
2. GAURISHANKAR SINGH
3. HARENDRA SINGH
4. JITENDRA SINGH
5. YOGENDRA SINGH
...OPPOSITE PARTIES
-----------
03. 30.08.2010 Petitioner is the informant (P.W.4). He is aggrieved
by the judgment and order of acquittal dated 17.12.2007, passed
in S.Tr.No.206/01/48/2003, whereby the accuseds have been let
off under section 307/34 IPC, but have been sentenced only
under sections 323/34 and 341 IPC.
I have heard both sides.
In view of the findings recorded in paragraph 15 of
the order impugned, this Court is not inclined to interfere with
the same.
The application is accordingly dismissed.
( Kishore K. Mandal )
hr