High Court Patna High Court - Orders

Ram Udgar Yadav & Ors vs State Of Bihar & Anr on 28 July, 2011

Patna High Court – Orders
Ram Udgar Yadav & Ors vs State Of Bihar & Anr on 28 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.41022 of 2008
    1. Ram Udgar Yadav, Son of Shri Raghunandan Yadav
    2. Arvind Yadav, Son of Kamleshwari Yadav
    3. Sanjeev Yadav, Son of Ram Udgar Yadav
    4. Birendra Yadav, Son of Kamleshwari Yadav
    All resident of village Mahkar Tola Hanuman Nagar Chakla, PS Simri Bakhtiyarpur, District
    Saharsa ----- Petitioners.
                                              Versus
    1. The State Of Bihar.
    2. Ranjan Kumar, Son of Upendra Yadav, Resident of Village Mahkar Tola Hanuman Nagar
        Chakia, PS Simri Bakhtiyarpur, District Saharsa ---- Opposite Parties

    For the petitioners :     Mr. Rajesh Kumar Singh, Advocate
    For the State :           Mr. Murli Dhar, A.P.P.
                                           -----------

2 28.7.2011 Learned counsel for the petitioners has challenged the

order of cognizance dated 22.9.2007, passed in Complaint Case No.

1131(c) of 2007 on the ground that there is a civil dispute pending

between the parties and, therefore, the case filed is frivolous and

vexatious.

These aspects of the matter may be raised by the

petitioners at the appropriate stage of the case. As far as the order of

cognizance, there is no illegality in the order impugned.

This application is dismissed.

         Sanjay                                                      (Sheema Ali Khan, J.)