IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8911 of 2009
1. SHIVJEE SINGH, SON OF RAM SWAROOP SINGH
2. ARUN KUMAR SINGH @ ARUN KUMAR, SON OF SHIVJEE
SINGH
3. BRAJ KISHORE SINGH, SON OF SHIVJEE SINGH
4. ALOK KUMAR SINGH @ ALOK KUMAR, SON OF RAGHUNATH
SINGH
---------- PETITIONERS.
Versus
THE STATE OF BIHAR ------ OPPOSITE PARTIES.
-----------
2. 01.09.2010 Heard the parties.
The petitioners are aggrieved by the order dated
21.5.2003 i.e. seven years ago passed by Chief Judicial
Magistrate, Vaishali at Hajipur, in Trial No. 589 of 2008 by
which he has taken cognizance under Sections 341, 323, 324
and 307/34 of the Indian penal Code as also the revisional
order dated 15.1.2008 passed by Fast Track Court No.
4,Vaishali at Hajipur, in Cr. Revision No. 262 of 2003 by which
the revisional court has refused to interfere in the matter.
On going through the orders impugned, I find no
illegality in the matter.
The application is dismissed.
( Anjana Prakash, J.)
S.Ali