High Court Patna High Court - Orders

Sayeed Sabirul Islam @ Sabir &Amp; … vs State Of Bihar &Amp; Anr on 21 September, 2010

Patna High Court – Orders
Sayeed Sabirul Islam @ Sabir &Amp; … vs State Of Bihar &Amp; Anr on 21 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.11598 of 2009
          1. SAYEED SABIRUL ISLAM @ SABIR
          2. SAYED MAZHARUL ISLAM @ MAZHAR
          BOTH ARE SONS OF SAYEED SAIFUL ISLAM
          3. APPU SON & MD. CHAND
          ALL RESIDENT OF MOHALLA DHARAMPUR, P.S. SAMASTIPUR TOWN,
          DISTT. SAMASTIPUR.
                                                         ------- PETITIONERS.
                                        Versus
          1. THE STATE OF BIHAR
          2. NARENDRA KUMAR, SON OF LATE RAJKUMAR PRASAD,
          RESIDENT OF MOHALLA DHARAMPUR, W.N. .... UNDER
          SAMASTIPUR      MUNICIPALITY,         P.S.      SAMASTIPUR,       DISTT.
          SAMASTIPUR.
                                                     ------- OPPOSITE PARTIES.
                                     -----------

2. 21.09.2010 Heard the parties.

Considering that the petitioners have sought

quashing of the order of non discharge dated 19.2.2009 passed

by Sessions Judge, Samastipur, in Sessions Trial No. 105 of

2008 arising out of Samastipur (T) P.S. Case No. 12 of 2006 on

disputed questions of fact, I am not inclined to interfere in the

matter.

The application is dismissed.

( Anjana Prakash, J.)
S.Ali