Patna High Court – Orders
Rabin Singh vs State Of Bihar on 18 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27110 of 2009
Rabin Singh, Son of Late Ajab Lal Singh, resident of village
Babhangama, P.S. Birpur, Distt. Begusarai.
------ Petitioner.
Versus
1. The State Of Bihar
2. Sankar Singh, son of Late Ramdhani Singh, resident of village
Babhangama, P.S. Birpur, Distt. Begusarai.
------- Opposite Parties.
-----------
2. 18.7.2011 Heard the parties.
The petitioners seek quashing of the order dated
25.4.2009 passed by the 3rd Additional Sessions Judge,
Begusarai, in Sessions Trial No. 99 of 2009 by which it has
rejected an application under Section 228 Cr. P.C.
Since no prejudice will be caused to the petitioner
even a charge under Section 307 of the Indian Penal Code is
framed and also the same can be altered even at the
subsequent stage if the material so warrants, I am not inclined
to interfere in the present application.
Accordingly, it is dismissed.
( Anjana Prakash, J.)
S.Ali