High Court Patna High Court - Orders

Sarika Kumari &Amp; Anr vs The State Of Bihar &Amp; Anr on 10 December, 2010

Patna High Court – Orders
Sarika Kumari &Amp; Anr vs The State Of Bihar &Amp; Anr on 10 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.12830 of 2010
     1. SARIKA KUMARI D/O SRI ASHOK KUMAR, W/O SRI RAJEEV KUMAR
     2. AMAN KUMAR @ SONU S/O SRI ASHOK KUMAR
        BOTH R/O VILLAGE- GOMIA, P.O. GOMIA, P.S.-GOMIA,
        DISTRICT- BOKARO (JHARKHAND)
                                                         .................Petitioner
                                     Versus
     1. THE STATE OF BIHAR
     2. ANIL KUMAR SAHA S/O LATE MAHENDRA PRASAD
        R/O MOHALLA- MADARPUR, P.S.- LAHERIA SARAI, DISTRICT- DARBHANGA
                                                       ..................Oppt. Parties
                                    -----------

2. 10.12.2010 Heard the parties.

The petitioners have sought quashing of

the order dated 23.10.2009 passed by the Chief

Judicial Magistrate, Darbhanga In Laheriasarai P.S.

Case No. 343/2006, by which he has taken

cognizance under Section 448 I.P.C. and other

allied sections.

The case of the informant is that the

petitioners entered into the house of the informant

and variously assaulted them and thereafter the

informant was taken to the police station, where

the police informed them that the petitioner no. 1

was the daughter-in-law and they would have to

given undertaking that they will accept the

petitioner as a daughter-in-law.

It has been submitted that on behalf of the
2

petitioners that in fact the son of the opposite party

no.2 had married the petitioner no. 1 and since it

was against the wishes of the opposite party no.2

the present case has been instituted for ulterior

reasons.

Considering the entire conspectus of the

case, the order dated 23.10.2009 passed by the

Chief Judicial Magistrate, Darbhanga In

Laheriasarai P.S. Case No. 343/2006 with regard to

the petitioner no. 1 is quashed.

Fahad.                           ( Anjana Prakash, J. )