IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38182 of 2008
Siya Ram Sah son of Parmeshwar Sah, residentof village- Olapur, P.S.
Pirpainti, Distt. Bhagalpur.
Versus
The State Of Bihar
-----------
2 21.07.2011 This application has been filed for quashing first
information report of SC & ST. P.S. Case No. 15 of 2008 under
Sections 341, 504, 3 & 4 of the Indian Penal Code and 3 (i)(xi)
of SC/ST Act.
This case has been filed due to internal politics of the
headmaster of Government School with certain other persons.
However, this aspect of the matter may be raised at the
appropriate stage in this case.
For the present, there is no illegality in the order and
thus this application is dismissed.
Md. Ibrarul ( Sheema Ali Khan, J.)