High Court Patna High Court - Orders

Jagdsh Mandal & Anr vs State Of Bihar on 21 July, 2011

Patna High Court – Orders
Jagdsh Mandal & Anr vs State Of Bihar on 21 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.38581 of 2008
              1. Jagdsh Mandal, son of late Bitan Mandal.
              2. Deepak Kumar Mandal, son of Jagdish Mandal. (minor aged about 16 years
                 7 months) both resident of village and post office-Kushmaha, police Station-
                 Bousi, District-Banka.
                                         Versus
                                  The State Of Bihar .
                                        -----------

02. 21.07.2011 Heard learned counsel for the petitioners and the State.

The petitioners challenging the order of cognizance under

Section 25 (1) (b) (a) of the Arms Act and Section ¾ of the Explosive

Substances Act.

It is submitted on behalf of the petitioner that the recovery

has been made from the house of Suresh Mandal. The petitioner has a

civil litigation pending in the court with Suresh Mandal vide T.S. No.

17of 2002 which is pending disposal in the court of Munsif. It is further

submitted that the petitioner is a minor.

This aspect of the matter can be raised by the petitioner in

the lower court at the earliest stage. At present this court does not find

any reason to intervene with the order impugned.

This application is dismissed.

          Devendra/                                       ( Sheema Ali Khan, J)