High Court Patna High Court - Orders

Manju Devi & Ors vs State Of Bihar & Anr on 7 July, 2011

Patna High Court – Orders
Manju Devi & Ors vs State Of Bihar & Anr on 7 July, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.32678 of 2008

    1)   Manju Devi, wife of Deonandan Mahto,
    2)   Anusha Bharti, wife of Krishna Kumar Mahto,
    3)   Baby Kumari @ Swati Kumari,
    4)   Rubi Kumari @ Shekha Kumari, both daughters of Deonandan Mahto,
    5)   Bibha Devi, wife of Hare Ram Mahto, all of village Sanha Naya Tola, PS Sahebpur
         Kamal, Dist. Begusarai - Petitioners.
    Vs.
    1) The State of Bihar,
    2) Shobha Devi, wife of Kumod Kumar, village Sanha Naya Tola, PS Sahebpur Kamal, Dist.
        Begusarai - Opp. Parties.


2        7.7.2011

Heard learned counsel for the petitioners and the

counsel appearing on behalf of the State.

The petitioners are aggrieved by order taking

cognizance, dated 5.7.2008 passed by the Judicial Magistrate, 1st

Class, Begusarai in Complaint Case No. 80C/2006.

Learned counsel for the petitioners points out that both

the parties are closely related and there is a dispute with respect to

land between the parties for which opposite party no.2 has been

filing all sort of false and fabricated cases against the family

members of the petitioners and finally this case has been instituted

involving even the ladies of the house.

All these aspects will be considered by the court below

at the stage of framing of the charge. This application is disposed

of with the aforesaid observation.

           haque                                                  ( Sheema Ali Khan, J.)