IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25275 of 2009
SUDHIR SINGH, son of Late Devaki Singh, Resident of village- Hasanpur, P.S.
Balia, District- Begusarai ....Petitioner
Versus
THE STATE OF BIHAR ...OP
-----------
2/ 06.10.2010 Heard the parties.
The petitioner has sought quashing of the order dated
8.5.2009 passed by the F.T.C. 1st, Begusarai, in Sessions Trial
No.329 of 2008, by which he has refused to discharge the petitioner
on the ground that no offence under section 307 Indian Penal Code is
made out since the assault was with lathis.
In my view, this can be no reason for discharge.
The application is dismissed.
JA/- (Anjana Prakash, J.)