IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.7157 of 2010
RAM LAKHAN YADAV son of late Bhutai Yadav, resident of village- Kuriban,
Police Station- Laukahi, District- Madhubani ....Petitioner
Versus
1. THE STATE OF BIHAR &
2. Bonai Yadav, son of Pulkit Yadav, resident of village- Kuriban, Police Station-
Laukahi, District- Madhubani ...Opposite Parties
-----------
2/ 26.11.2010 Heard the parties.
The petitioner has sought quashing of the order dated
19.01.2010 passed by the Fast Track Court No. V, Madhubani, in
Sessions Trial No.208 of 2009 by which he has refused to discharge
the petitioner from the liability of the prosecution initiated under
section 302 Indian Penal Code.
It is well settled principle of law that even grave
suspicion is sufficient enough to put an accused on trial and in this
case even the petitioner is named in the First Information Report.
I see no reason to interfere in the matter. The application
is dismissed.
JA/- (Anjana Prakash, J.)