IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27949 of 2009
1. Santosh Kumar Singh, S/O-Late Rajendra Singh
2. Chanchala Devi, W/O-Rajendra Singh
3. Ashok Kumar Singh
4. Bharat Singh
5. Kishori Singh
6. Sanjay Kumar Singh, sons of late Muni Singh
R/o-Village-Bakhtiarpur, Nayatola Saugat P.S.-Bakhtiarpur, District-Patna
..........Petitioners
Versus
1. The State Of Bihar
2. Jay Prakash Singh, S/O-Late Murli Manohar Singh Assistant (Typist) Civil
Court, Barh, P.S.-Barh, District-Patna, R/O-court area, Barh in the house of
Sri Uma Kant Singh .........Opposite Parties
-----------
02 10.08.2011 On call, none appears on behalf of the petitioners.
Learned counsel for Opposite Party No. 2 and learned
Additional Public Prosecutor for the State are present.
It is informed by learned counsel for Opposite Party No.
2 that this petition under Section 482 of the Cr.P.C. has been filed
against the order dated 30.06.2009 by which the discharge petition
filed under Section 228 of the Cr. P.C., was rejected by the learned
court below. It is pointed out by him that charges have already been
framed against the petitioners and after framing of the charge two
prosecution witnesses have also been examined in Sessions Trial No.
1110 of 2008.
In the aforesaid circumstance, this petition stands
dismissed on admission stage itself.
Let this order be communicated to the court of
Additional Sessions Judge-III, Barh, Patna in connection with
Sessions Trial No. 1110 of 2008.
SHAHZAD ( Hemant Kumar Srivastava, J.)