High Court Patna High Court - Orders

Anil Kushwaha @ Anil Kumar & Anr vs State Of Bihar & Anr on 25 July, 2011

Patna High Court – Orders
Anil Kushwaha @ Anil Kumar & Anr vs State Of Bihar & Anr on 25 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.39366 of 2008
    1. Anil Kushwaha @ Anil Kumar, Son of Paryag Mahto.
    2. Kushumlata Devi @ Kushumlata Kumari, Wife of Anil Kushwaha @ Anil Kumar.
    Both are resident of Mohalla Gandhi Nagar, PS Town Nawada, District Nawada --- Petitioners
                                             Versus
    1. The State Of Bihar.
    2. Raju Choudhary, Son of Girija Prasad Choudhary, Resident of Village Nehaluchak, PS
       Town Nawada, District Nawada ---- Opposite Parties
                                            -----------

2 25.7.2011 This application has been filed for quashing of the First

Information Report registered as Nawada Town PS Case No. 77 of 2007

on the ground that there was a case filed earlier on behalf of the

petitioner numbered as Nawada Town PS Case No. 6 of 2007 under

Section 385 of the Indian Penal Code and the Arms Act.

It is submitted that the present case is in retaliation of the

earlier case.

Be that as it may, this Court finds no special grounds for

quashing of the First Information Report.

This application is dismissed.

             Sanjay                                               (Sheema Ali Khan, J.)