IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.4273 of 2009
1. UDAY NARAIN RAI @ UDAY BHATT s/o Rammurat Rai, Resident of
village- Civil Lines, Buxar, P.S.- Buxar (Town), District- Buxar,
2. Dabbu Choubey S/o Kamta Choubey, resident of village- Sikroul, P.S. Rajpur,
District- Buxar,
3. Narayan Dutt Mishra S/o Late Niwash Mishra resident of village- Sri Niwas
Mandir Charitravan, Buxar, P.S. Buxar (Town),District- Buxar, &
4. Pappu Choubey s/o Kamta Choubey Resident of village- Sikroul, P.S. Rajpur,
District- Buxar.
...Petitioners
Versus
1. THE STATE OF BIHAR
2. Prem Kumar Mishra S/o Bharat Narayan Mishra, Resident of village- Khaki
Baba Ka Hata Charitravan Buxar, P.S. Buxar (Town), District- Buxar
...Opposite Parties
-----------
2/ 09.08.2010 The petitioners seek quashing of the order dated
17.9.2007 by which the Judicial Magistrate, 1st class, Buxar, has taken
cognizance in Buxar (Town) P.S. Case No.25 of 2006.
Submission of the counsel for the petitioner is that in fact
the place of occurrence is different and the informant and his father are
in the habit of filing false cases on account of which one of the cases
stood quashed by this court and he had also been convicted at earlier
point in time.
However, in my understanding, it is not the proper stage
to go into such aspects of the matter.
The application is dismissed.
JA/- (Anjana Prakash, J.)