High Court Patna High Court - Orders

Jagdish Pandit & Anr vs The State Of Bihar & Anr on 18 July, 2011

Patna High Court – Orders
Jagdish Pandit & Anr vs The State Of Bihar & Anr on 18 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.26890 of 2009
          1. Jagdish Pandit son of Late Gunni Pandit, &
          2. Ratan Pandit son of Late Gunni Pandit, both resident of village- Ita Pokhar,
             Police Station- Jalalgarh (Kasba), District- Purnea            ...Petitioners

                                        Versus

          1. The State Of Bihar &
          2. Ram Dulari Devi wife of Cahndar Pandit, Resident of village- Baisa, Police
             Station-Jalalgarh, District- Purnea                  ...Opposite Parties
                                         -----------

2/ 18.07.2011 Heard the parties.

The petitioners seek quashing of the order dated

10.09.2008 passed by the Chief Judicial Magistrate, Purnea, in

C.A.No.1666 of 2006, by which it has taken cognizance under

sections 376 and other allied sections of the Indian Penal Code.

It has been submitted on behalf of the petitioners that

initially final report was submitted in the matter whereafter on the

basis of protest cum complaint petition cognizance was taken.

Since the complicity of the petitioners has been

disclosed by the complainant herself in her complaint petition, I am

not inclined to interfere in the matter.

The application is dismissed.

          JA/-                                                  (Anjana Prakash,J.)