IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7831 of 2010
1. JOKHAN YADAV LATE RADHE YADAV R/O VILLAGE-DEBHUA, P/O
ANDHARATHADHI, DISTRICT- MADHUBANI.
2. RAS LAL YADAV S/O LATE GOVIND YADAV R/O VILLAGE DEDHUA, P/O
ANDHARATHADHI, DISTRICT- MADHUBANI.
3. DEVENDER YADAV @ KUMAR DEVENDRA PRASAD R/O VILLAGE
EKDARA, P/O KHAJAULI, DISTRICT- MADHUBANI.
4. PARMESHWAR YADAV S/O LATE GUMASTI YADAV R/O VILLAGE-
PUNARVAS, (MAITARAS), P/O GHOGHARDIHA, DISTRICT- MADHUBANI.
Versus
THE STATE OF BIHAR
-----------
2. 29.11.2010 The petitioner have sought quashing of the
order dated 22.10.2009 passed by Sessions Judge,
Madhubani, by which he has affirmed the order of
cognizance dated 28.1.2009 passed by the Chief
Judicial Magistrate, Madhubani.
Considering that the petitioner has sought
quashing of the order of cognizance on disputed
questions of facts, I am not inclined to interfere in the
matter.
The application is dismissed.
Fahad. ( Anjana Prakash, J. )