Patna High Court – Orders
Kalpnath Gond &Amp; Ors vs State Of Bihar &Amp; Anr on 21 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11559 of 2009
1. KALPNATH GOND
2. CHANDRAMA GOND
3. RAJENDRA GOND
ALL ARE SONS OF JHANGAR GOND, RESIDENT OF VILLAGE
BAHERIYA, P.S. CHAND, DISTT. KAIMUR.
--------- PETITIONERS.
Versus
1. THE STATE OF BIHAR
2. RAMVILASH GOND, SON OF LATE RAM NARESH GOND,
RESIDENT OF VILLAGE BAHARIYA, P.S. CHAND, DISTT.
KAIMUR.
--------- OPPOSITE PARTIES.
-----------
2. 21.09.2010 Heard the parties.
Considering that the order taking cognizance is well
reasoned and the petitioners have sought quashing of the order
dated 14.1.2009 passed by Chief Judicial Magistrate, Kaimur,
on disputed questions of fact, I am not inclined to interfere in
the matter.
The application is dismissed.
( Anjana Prakash, J.)
S.Ali