High Court Patna High Court - Orders

Sunil Kumar vs The State Of Bihar on 28 January, 2011

Patna High Court – Orders
Sunil Kumar vs The State Of Bihar on 28 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.2760 of 2011
                                   SUNIL KUMAR
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2/ 28.1.2011 After having heard learned counsel for the petitioner, the

court finds that the dates of occurrence are different in the two cases,

one of which relate to Nardiganj P.S. Case no. 62 of 2010 and the

acts alleged are also different. The case could not be said to be

covered by the provision of section 210 of the Code of Criminal

Procedure.

The petition is merit-less. It is dismissed.

      Anil/                                       ( Dharnidhar Jha, J.)