IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4771 of 2010
SADHANA SINGH @ GUDDI DEVI W/O ARUN KUMAR SINGH, R/O
VILLAGE SASAMUSA, P.S. KUCHAIKOTE, DISTRICT GOPALGANJ
.... PETITIONER
Versus
STATE OF BIHAR
-----------
3. 24.9.2010 The petitioner is aggrieved by the order dated
2.3.2009 passed by the Additional District and Sessions
Judge-I, Gopalganj in Trial No.469 of 2009 arising out of
Kuchaikote P.S.case No.13 of 2003, by which he has
remanded the matter to the Magistrate on the ground that
no offence u/s.376/511 I.P.C. is made out.
In my view not even Section 354 I.P.C. is
made out against the accused persons and, therefore, the
revisional order is completely valid.
The application is dismissed.
Narendra/ ( Anjana Prakash, J.)