IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8534 of 2010
UDAY KUMAR GUPTA
Versus
1. STATE OF BIHAR
2. ARJUN PODDAR S/O LATE BISHWANATH PODDAR, R/O VILLAGE-
JAMALPUR, BAZAAR, P.S. GOGRI, DISTT. KHAGARIA.
-----------
2. 01.12.2010 Heard the parties.
The petitioner has sought quashing of
the order dated 10.2.2010 passed in Sessions
Case No. 392/2009, by which the Additional
Sessions Judge, F.T.C. V, Khagaria has refused to
discharge the petitioner in a case instituted under
Section 302 I.P.C.
The contention of the petitioner is that
the petitioner was not named in the First
Information Report nor was charge sheeted
initially but on further investigation he was charge
sheeted since there was an allegation against him
that he was a conspirator.
Considering that even grave suspicion
is enough to put the accused on trial, I am not
inclined to interfere in the matter.
The application is dismissed.
Fahad. ( Anjana Prakash, J. )