IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14683 of 2009
1.
PHOOLBATI DEVI, W/O Late Jai Narayan Pd. Singh
2.LAKSHAMI SINGH, S/O Late Jai Narayan Pd. Singh
3.GUDIA DEVI, W/O Sri Lakshami Singh
4.SANJAY SINGH, S/O Rajendra Singh
5.MANJU DEVI, W/O Sanjay Singh
Petitioner no. 1 to 3 are Resident of village Chorhar, P.S. Kharik, District Bhagalpur and
Petitioner nos. 4 and 5 are Resident of Village Kashri, P.S. Kahalgaon, District Bhagalpur.
…………Petitioners
Versus
1.THE STATE OF BIHAR
2.SMT. SARITA SINGH, W/O Vivekanand Singh, Resident of village Pahlagarh, P.S. Kadwa,
District Katihar.
……..Opposite Parties
02/- 28-10-2010 Heard learned counsel for the petitioners and Additional
Public Prosecutor for the State.
This is an application under Section 482 of the Code of
Criminal Procedure seeking quashing of order dated19.06.2007
passed by Sri P.K.Prasad, Sub-Divisional Judicial Magistrate,
Katihar in Complaint Case No. C.A. No. 2398 of 2006 taking
cognizance for the offence under Sections 498A, 406 of the Indian
Penal Code and Section 4 of the Dowry Prohibition Act.
The petitioners are in-laws of the complainant and
during course of submission it is pointed out that charge against
the petitioners have already been framed, consequently trial
commenced.
Considering the above facts and circumstances, I do not
find any reason to interfere, accordingly, this application stands
dismissed with a liberty to agitate all their points before the court
below at an appropriate stage.
Praveen (Akhilesh Chandra, J.)