High Court Patna High Court - Orders

Rajesh Kumar @ Raju vs The State Of Bihar &Amp; Anr on 3 December, 2010

Patna High Court – Orders
Rajesh Kumar @ Raju vs The State Of Bihar &Amp; Anr on 3 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.9817 of 2010
            RAJESH KUMAR @ RAJU S/O GAGANDEO SINGH R/O VILLAGE PAUNI
            HASANPUR, P.S. VAISHALI, DISTRICT VAISHALI         ..... PETITIONER
                                              Versus
            1. THE STATE OF BIHAR
            2. RAM NARESH SINGH S/O RAM LACHHAN SINGH OF VILLAGE
               PAUNI HASANPUR, P.S. VAISHALI, DISTRICT VAISHALI
                                                        ..... OPPOSITE PARTIES
                                            -----------

2. 3.12.2010 The petitioner has sought quashing of the order

dated 4.2.2010 passed by the A.D.J., Fast Track Court No.3,

Vaishali at Hajipur in Sessions Trial No.227 of 2009 arising

out of Vaishali P.S. case No.24 of 1989, by which he has

refused to discharge the petitioner.

The Counsel for the petitioner submits that in the

facts of the case no offence whatsoever u/s.307 I.P.C. is

made out.

Considering that if no material is found against the

petitioner warranting trial u/s.307 I.P.C., the charge can be

amended at any stage, I am not inclined to entertain the

application.

The application is dismissed.

Narendra/                                 ( Anjana Prakash, J. )