IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9701 of 2010
1. RAJESH KUMAR S/O RAMJEE PRASAD, VILLAGE LUXMIPUR, P.S.
GHOSWARI, DISTRICT PATNA, AT PRESENT MOHALLA ADARSH
NAGAR BARBIGHA, P.S. BARBIGHA, DISTRICT SHEKHPURA
2. RAMJEE PRASAD S/O LATE HARIHAR PRASAD, VILLAGE LUXMIPUR,
P.S. GHOSWARI, DISTRICT PATNA, AT PRESENT MOHALLA ADARSH
NAGAR BARBIGHA, P.S. BARBIGHA, DISTRICT SHEKHPURA
3. SARASWATI DEVI W/O RAMJEE PD. VILLAGE LUXMIPUR, P.S.
GHOSWARI, DISTRICT PATNA, AT PRESENT MOHALLA ADARSH
NAGAR BARBIGHA, P.S. BARBIGHA, DISTRICT SHEKHPURA
4. SANJU DEVI W/O ANIL PRASAD, VILLAGE KAZICHAK KHAZRAR, P.S.
BHADAUR, DISTRICT PATNA
5. ANIL PRASAD S/O BAIJU PRASAD, KAZICHAK KHAZRAR, P.S.
BHADAUR, DISTRICT PATNA
6. SAHDEO PRASAD S/O LUXMAN MAHTO, VILLAGE JAHANA, P.S.
BIND, DISTRICT NALANDA
7. SARITA DEVI W/O SAHDEO PRASAD, VILLAGE JAHANA, P.S. BIND,
DISTRICT NALANDA .... PETITIONERS
Versus
1. THE STATE OF BIHAR
2. RAM PRAVESH PRASAD, SON OF LATE DWARIKA PRASAD,
RESIDENT OF VILLAGE BADI MALAMA, P.S. SARMERA, DISTRICT
NALANDA ..... OPPOSITE PARTIES
-----------
2. 3.12.2010 The petitioners have sought quashing of the order
dated 26.5.2006 passed by the Chief Judicial Magistrate,
Nalanda at Bihar Sharif in Sarmera P.S. case No.10 of
2006, by which he has taken cognizance in the matter.
Since the order of cognizance was passed more
than four years ago and it has fairly been submitted by the
Counsel for the petitioners that now the case has been
committed to the court of Sessions and the trial is going on, I
am not inclined to interfere with the order of cognizance at
this belated stage.
The application is dismissed.
Narendra/ ( Anjana Prakash, J. )