High Court Patna High Court - Orders

Raghuwar Rai & Anr vs The State Of Bihar on 4 July, 2011

Patna High Court – Orders
Raghuwar Rai & Anr vs The State Of Bihar on 4 July, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.30702 of 2008

    1) Raghuwar Rai, son of Late Shobha Rai,
    2) Ajay Rai, son of Sri Kapil Rai, both of Rampur Jaiti, PS Dariapur, Dist. Saran.
                                                 Vs.
                                          The State of Bihar.

3       4.7.2011

Heard learned counsel for the petitioner and the

counsel appearing on behalf of the State.

The petitioners are aggrieved by order, dated

24.4.2008 passed by FTC I, Chapra in S.T. No. 567/2007 by which

the application filed under section 228 Cr.P.C. has been rejected.

The only ground raised on behalf of the petitioners is

that the injury report would indicate that no case is made out under

sections 307/34 of the Penal Code and as such charges cannot be

framed under the aforesaid sections.

The facts whether a case is made out under section 307

of the Penal Code would depend on the manner of the occurrence,

the injury inflicted and the evidence that comes on record during

the trial of the case.

Thus, the Additional Sessions Judge, FTC I, Chapra

has rightly rejected the application of the petitioner. I, therefore,

see no reason to interfere with the impugned order. This application

is dismissed.

          haque                                                      ( Sheema Ali Khan, J.)