IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.19968 of 2009
Binda Lal S/o Rameshwar Prasad, R/o Mohalla- Sahebganj (Sonarpatti), P.S.-
Chhapra, District- Saran ...Petitioner
Versus
1. The State Of Bihar &
2. Kanchan Prabha W/o Panna Lal R/o Mohalla- Sahebganj (Sonarpatti), P.S.-
Chhapra, District- Saran ...Opposite Parties
-----------
2/ 28.06.2011 Heard the parties.
The petitioner has sought quashing of the order dated
01.04.2009 passed by the Sessions Judge, Saran at Chapra, in Cr.
Revision No.240 of 2008 by which he has affirmed the order dated
19.07.2008 passed by the Judicial Magistrate,1st class, Saran at
Chapra, in Trial No. 2180 of 2008.
Since this is the second revision in the garb of 482 Cr. P.
C. and no patent illegality could be pointed out, I am not inclined to
interfere in the matter.
The application is dismissed.
JA/- (Anjana Prakash,J.)