Patna High Court – Orders
Motilal Paswan & Anr vs State Of Bihar on 24 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.30409 OF 2008
1. MOTILAL PASWAN, SON OF LATE DAHABUR RAHMAN
2. MANOJ SINGH, SON OF RAM PUNIT SINGH
BOTH RESIDENT OF VILLAGE KHOPI, POLICE STATION RUNNI SAIDPUR,
DISTRICT SITAMARHI
VERSUS
THE STATE OF BIHAR
*****
2 24/06/2011 Nobody appears on behalf of the petitioners.
This application has been filed for quashing of
the entire First Information Report of Runni Saidpur
Police Station Case No. 233 of 2006 registered under
Sections 147, 323, 420, 120B of the Indian Penal Code
and Sections 25 (1-B) A/26/35 of the Arms Act.
The points raised on behalf of the petitioners
may be raised before the Court below at the appropriate
stage of the case.
At this stage, it would not be proper for this
Court to quash the entire First Information Report.
This application is accordingly dismissed.
Anand ( Sheema Ali Khan, J. )