High Court Patna High Court - Orders

Ram Pravesh Yadav &Amp; Ors vs The State Of Bihar &Amp; Ors on 21 April, 2011

Patna High Court – Orders
Ram Pravesh Yadav &Amp; Ors vs The State Of Bihar &Amp; Ors on 21 April, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.20778 of 2008
          1. RAM PRAVESH YADAV, SON OF LATE SHEO LAKHAN YADAV
          2. HARAKH NATH YADAV, SON OF LATE NATHUNI YADAV
          3. RAM AWADH YADAV, SON OF SRI RAJ BALLAM YADAV, ALL
             RESIDENTS OF VILLAGE SAIDABAD, P.S. RANI TALAB AND DISTRICT
             PATNA                                           ..... PETITIONERS
                                                Versus
           1. THE STATE OF BIHAR
           2. GOPAL SAO
           3. OM PRKASH GUPTA
           4. LAXMI SAO
           5. HIRA SAO, ALL SONS OF LATE SITAB CHAND SAO AND ALL
              RESIDENTS OF VILLAGE SAIDABAD, P.S. RANI TALAB AND
              DISTRICT PATNA ..... OPPOSITE PARTY FIRST SET.
           6. DARBARI YADAV, SON OF KULDIP YADAV, RESIDENT OF VILLAGE
              SAIDABAD, P.S. RANI TALAB, DISTRICT PATNA
                                          ..... OPPOSITE PARTY SECOND SET.
                                              -----------

2. 21.4.2011 The petitioners have sought quashing of the order

dated 14.3.2008 passed by the Additional Sessions Judge

11th, Patna in Criminal Revision No.69 of 2001, by which it

has set aside the order dated 24.7.2000 passed by the

Executive Magistrate, Paliganj in Tr. No.19 of 2000 and

remanded the matter.

Since the revisional order is merely an order of

remand, I am not inclined to interfere in the matter. The

application is dismissed.

     Narendra/                       ( Anjana Prakash, J. )