IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36582 of 2008
Om Prakash Yadav & Ors
Versus
State Of Bihar
-----------
2. 15.07.2011. This application has been filed challenging the order
dated 09.08.2008 by which the Court has rejected the application
filed under Section 227 of the Cr.P.C. The Court while
considering the material in the case diary has come to the finding
that there is sufficient material to indicate that the petitioners
were last seen with the deceased and there is enough material
against them to find a prima facie case is made out under the
S.C. & S.T. Act.
On consideration of the order impugned, this Court
comes to the conclusion that there is no illegality in the
reasoning of the Court below and as such this application is
dismissed.
Md. Ibrarul (Sheema Ali Khan ,J.)