High Court Patna High Court - Orders

Raj Kishore Singh vs State Of Bihar & Anr on 19 July, 2011

Patna High Court – Orders
Raj Kishore Singh vs State Of Bihar & Anr on 19 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.37896 of 2008
                  Raj Kishore Singh S/o Laxmi Singh, resident of village Nandwara, P.O. Bail,
                  Prakhand- Bairgania, P.S. Bairgania, District- Sitamarhi.
                                                     Versus
                1. The State Of Bihar .
                2. Devi Prasad Chaudhary S/o Anhoti Chaudhary, resident of village-
                   Pachtakia Yadu, P.S. Bairgania, Disttrict- Sitamarhi.
                                                   -----------

02 19.07.2011 The petitioner has challenged the order dated

17.12.2005 passed by the Chief Judicial Magistrate, Sitamarhi.

The Court has taken cognizance on the basis of

material in the case diary and found that prima facie case is

made out under Sections 365 and 120B of the Indian Penal

Code. The grounds raised on behalf of the petitioner may be

raised during the trial of the case.

For the present, this Court finds no reason to interfere

with the impugned order.

This application is dismissed.

Md. Ibrarul                                                    ( Sheema Ali Khan,J.)