IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.7333 of 2010
1. SAROJ SINGH @ SAROJ DEVI wife of Late Ram Kishore Singh @ Raj
Kishore Singh &
2. Rakesh Kumar @ Rakesh Singh son of Late Ram Kishore Singh @ Raj Kishore
Singh
Both residents of Mohalla- Khanuwa Hospital Chowk, P.S.-Bhgwan Bazar,
District- Saran ....Petitioners
Versus
1. THE STATE OF BIHAR &
2. Laxman Rai son of Late Pashupati Rai, resident of village- Sherpur Kala, P.S.-
Bhawarkol, District- Gajipur (UP) ...Opposite Parties
-----------
2/ 30.11.2010 Heard the parties.
The petitioners have sought quashing of the order dated
30.04.2009, by which cognizance has been taken by the Chief
Judicial Magistrate, Chapra, in Bhagwan Bazar P.S. case no.117 of
2004 under section 304 and other allied sections of the Indian Penal
Code.
Since the order of cognizance has been assailed on
disputed question of facts, I am not inclined to interfere in the
matter.
The application is dismissed.
JA/- (Anjana Prakash, J.)