IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.63 of 2009
1. RAMADHAR SINGH
2. SHYAM BIHARI SINGH
3. UDESHWAR SINGH
SONS OF LATE YUGAL SINGH.
4. MANISH KUMAR SON OF SHYAM BIHARI SINGH
5. RAJU SINGH, SON OF RAMADHAR SINGH
ALL RESIDENTS OF VILLAGE- BAKHTIYARPUR, P.S.- HASPURA,
DISTRICT- AURANGABAD(BIHAR).
Versus
1. THE STATE OF BIHAR
2. NAGESHWAR SINGH SON OF RAM CHARITAR SINGH, R/O
VILLAGE- BAKHTIYARPUR, P.S.- HASPURA, DISTRICT-
AURANGABAD(BIHAR).
For the petitioners : Mr. Mrigendra Kumar, Advocate
For the O.P. : Mrs. Meena Singh, Advocate.
For the State : Mr. Nirbhay Kumar Singh, APP
-----------
2 27.08.2010 Heard both sides.
Admitted position is that during the pendency of this
application, the trial has commenced in which 07 out of 08
charge-sheet witnesses have already been examined.
I have perused the impugned order. Three persons are
said to have received injury at the hands of the accused.
Informant is said to have received injury on chest causing fracture
of ribs whereas the daughter received lacerated injury on head.
This Court is not inclined to interfere with the order
impugned.
The application has no merit. It is accordingly
dismissed.
( Kishore K. Mandal, J. )
pkj