High Court Patna High Court - Orders

Seo Shankar Sah vs State Of Bihar &Amp; Anr on 26 August, 2010

Patna High Court – Orders
Seo Shankar Sah vs State Of Bihar &Amp; Anr on 26 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.2599 of 2010
                    1. SEO SHANKAR SAH son of late Anand Lal Sah,
                       resident of village-Madhudabad, police Station-
                       Mohiuddi, Nagar, District-Samastipur, Bihar.
                                                 Versus
                    1. STATE OF BIHAR
                    2. Umesh Sah, sonof Shambhu Sharan Sah, resident
                       of village-Madhudabad, police Station-Mohiuddi,
                       Nagar, District-Samastipur, Bihar.
                                         -----------

2 26.08.2010 The petitioner is aggrieved by the order

dated 13.8.2009 by which the Judicial

Magistrate, Ist Class , Samastipur has added

Section 380 I.P.C. in the charge on a petition

filed by the complainant that an offence under

Section 380 I.P.C. is made out on the basis of

the evidence of the witnesses recorded before

charge.

In my view, there is no illegality

committed since the Court can modify a charge

at any stage in case he finds such material

appearing against the accused persons.

The application is dismissed.

Bibhash                                        ( Anjana Prakash, J.)