IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14848 of 2010
1. SHREE YADAV
2. RAM CHANDRA YADAV
BOTH SONS OF SOHAN YADAV
3. JANAKI YADAV, SON OF JAGESHWAR YADAV
4. MITHLESH YADAV, SON OF PARMESHWAR YADAV
5. YOGENDRA YADAV, SONOF JAGESHWAR YADAV
ALL RESIDENTS OF VILLAGE HARLI KHURD, P.S. BODH GAYA,
DISTT. GAYA.
------- PETITIONERS.
Versus
1. THE STATE OF BIHAR
2. JITENDRA KUMAR, SON OF CHOTU YADAV, RESIDENT OF
VILLAGE - HASLI KHURD, P.S. BODH GAYA, DISTT. GAYA.
------- OPPOSITE PARTIES.
-----------
2. 21.12.2010 Heard the parties.
The petitioners have sought quashing of the order
dated 25.2.2010 passed by the Chief Judicial Magistrate, Gaya,
by which he has taken cognizance under Section 302/34 of the
Indian Penal Code and Section 27 of the Arms Act in Bodh
Gaya P.S. Case No. 174 of 2008.
Since the petitioners have sought interference in the
order of cognizance on disputed questions of fact, I am not
inclined to interfere in the matter.
The application is dismissed.
( Anjana Prakash, J.)
S.Ali