IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.36942 of 2008
Surya Sekhar Sharma & Ors
Versus
State Of Bihar & Anr
-----------
2 15.07.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Learned counsel for the petitioners submits that petitioners
have been falsely made accused in this case because there is land
dispute pending between the petitioners and the informant/complainant.
This aspect of the matter may be raised by the petitioner at
the appropriate stage of the trial.
This application is thus dismissed with the aforesaid
observation.
Prakash (Sheema Ali Khan, J)