High Court Patna High Court - Orders

Birju Kumar vs The State Of Bihar &Amp; Anr on 13 September, 2010

Patna High Court – Orders
Birju Kumar vs The State Of Bihar &Amp; Anr on 13 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.9916 of 2009
                  BIRJU KUMAR, SON OF MAHABIR MAHTO, RESIDENT OF
                  VILLAGE CHAKWA, P.S. KHODWANDPUR, DISTT. BEGUSARAI.
                                                            -------- PETITIONER.
                                              Versus
               1.

THE STATE OF BIHAR

2. PARBATI DEVI, WIFE OF BIRJU KUMAR, RESIDENT OF
VILLAGE CHAKWA, P.S. KHODAWANDPUR, DISTT.
BEGUSARAI, PRESENTLY RESIDING AT LADDULAL MAHTO,
VILLAGE TARA, P.S. KHODAWANDPUR, DISTT. BEGUSARAI.

———– OPPOSITE PARTIES.

2. 13.09.2010 Considering that against the same order the

petitioner had moved this Court vide Cr. Misc. 5456 of 2007

which was dismissed by a reasoned order dated 12.4.2007, the

present application is totally frivolous application.

In view of such, this application is once again

rejected.

( Anjana Prakash, J.)
S.Ali