High Court Patna High Court - Orders

Rupam Devi vs State Of Bihar &Amp; Ors on 3 December, 2010

Patna High Court – Orders
Rupam Devi vs State Of Bihar &Amp; Ors on 3 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.10048 of 2010
                                          SRIMATI RUPAM DEVI, WIFE OF SRI
                  BIRENDRA KUMAR SRIVASTAV, RESIDENT OF MADHEPURA,
                  WARD NO. 14, NEW BYE PASS ROAD, P.S. AND DISTRICT
                  MADHEPURA.
                              ------- PETITIONER.
                                                  Versus
                  1.   THE STATE OF BIHAR
                  2.   BAIDYANATH SRIVASTAV @ CHHOTAN, SON OF LATE
                  SIBESHWAR PRASAD SRIVASTAV, RESIDET OF MADHEPURA,
                  WARD NO. 17, STATE BANK ROAD, P.S. AND DISTRICT
                  MADHEPURA.
                  3.   ARUN KUMAR, SON OF SINGHESHWAR PRASAD YADAV,
                  RESIDENT OF MADHEPURA, WARD NO. 14, B.S.N.L.
                  TELEPHONE TOWER, P.S. AND DISTT. MADHEPURA.
                                                    ------ OPPOSITE PARTIES.
                                    -----------

2. 03.12.2010 Heard the parties.

The petitioner has sought quashing of the order

dated 9.2.2010 passed by Sessions Judge, Madhepura, in

Criminal Revision No. 97 of 2009 by which he has affirmed the

order dated 4.11.2009 passed by Judicial Magistrate, 1st Class,

Madhepura, in G.R. Case No. 861 of 2003 by which he has

rejected the application filed under Section 216 Cr. P.C.

Considering that the orders impugned are well

reasoned and they have been passed after full appreciation of

the evidence adduced on behalf of the prosecution, I am not

inclined to interfere in the matter.

The application is dismissed.

( Anjana Prakash, J.)
S.Ali