High Court Patna High Court - Orders

Satyendra Singh &Amp; Ors vs The State Of Bihar on 26 August, 2010

Patna High Court – Orders
Satyendra Singh &Amp; Ors vs The State Of Bihar on 26 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.3093 of 2010
            1. SATYENDRA SINGH sonof Late RampatiSingh,
            2. Lalan Singh,
            3. Guddu Singh both sons of Satyendra Singh
               All resident of village-Basaur, P.S. Bhagwanganj, District- Patna
                                                                       ....Petitioners
                                           Versus
              THE STATE OF BIHAR                                         ...OP
                                          -----------

2/ 26.08.2010 Heard the parties.

The petitioners have sought quashing of the cognizance

order dated 6.1.2010 passed by the Sub-Divisional Judicial

Magistrate, Masaurhi, in Bhagwanganj P.S. case no.67 of 2009, on

the ground that the final report was submitted in the matter and,

therefore, the Magistrate concerned should not have differed with the

same.

It is well within the power of the Magistrate to differ with

the final report.

The application is, thus, dismissed.

     JA/-                                                       (Anjana Prakash, J.)