High Court Patna High Court - Orders

Manohar Choudhary @ Hulchul … vs State Of Bihar on 1 August, 2011

Patna High Court – Orders
Manohar Choudhary @ Hulchul … vs State Of Bihar on 1 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.27546 of 2009
                           Manohar Choudhary @ Hulchul Choudhary & Anr
                                              Versus
                                         State Of Bihar

2 01.08.2011

Heard learned counsel for the petitioners as well as learned Addl.

Public Prosecutor.

Admittedly, after investigation police submitted final form in

respect of the petitioners but the learned court below took cognizance of

the offence against these petitioners also passing impugned order dated

8.6.2009 which is annexure 1 to this petition.

Learned counsel for the petitioners submits that even if the

prosecution story assumed to be true, then also, the allegation against

these petitioners that they provided some treatment to the deceased prior

to her death and, therefore, no case under sections 302, 120B, 276/34 of

the IPC is made out against the petitioners

Call for the complete case diary of Singhia P.S. Case no.

95/2006 from the court of Addl. Chief Judicial Magistrate, Rosera and

list the matter after receipt of the above stated case diary.

In the meantime, further proceedings of Singhia P.S. Case

no.95/2006 pending in the court of Addl. Chief Judicial Magistrate,

Rosera in respect of the petitioners only shall remain stayed till further

orders of this court.

  Shahid                                     ( Hemant Kumar Srivastava,J)