High Court Patna High Court - Orders

Rinku Devi &Amp; Ors vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Rinku Devi &Amp; Ors vs State Of Bihar on 29 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. REV. No.430 of 2009
                1.

RINKU DEVI W/O- KRISHNANDAN RAWAT @ NANDAN RAUT

2. KRISHNANDAN RAWAT, S/O- MAHENDRA RAWAT @
CHATTUNI RAWAT

3. LALLAN RAWAT S/O- LATE SANT RAWAT.
ALL RESIDENTS OF VILLAGE ADAURI, P.S.- PURNAHIYA, DISTT.
SHEOHAR.

Versus
THE STATE OF BIHAR
For the petitioners : Mr. Samir Ranjan, Advocate
For the State : Mr. Jharkhandi Upadhyay, APP

2 29.10.2010 Heard learned counsel for the petitioners and the

State.

Petitioners are aggrieved by the order dated 11.2.2009

passed by learned Addl. Sessions Judge, F.T.C.-I, Begusarai in

Sessions Trial No. 919 of 2008 whereby their application

seeking discharge filed under Section 227 of the Cr.P.C. has

been considered and rejected.

Petitioners are facing charge punishable under

Sections 326, 307 and 120B of the Indian Penal Code .

I have perused the order and the text and texture of

the impugned order. There appears to be adequate evidence

on record justifying the order.

The application lacks merit. It is accordingly

dismissed.

( Kishore K. Mandal, J )
pkj