IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.36772 OF 2008
1. RAM BACHAN SINGH, SON OF LATE SHOBHAN SINGH, RESIDENT OF
VILLAGE KOHRAUL, POLICE STATION KARPI, DISTRICT ARWAL
2. AMRENDRA NARAYAN SAO, SON OF SHRI NAND LAL SAW, RESIDENT
OF VILLAGE KOHRAUL, POLICE STATION KARPI, DISTRICT ARWAL
3. RAM SWAROOP SAW, SON OF LATE MANYU SAO, RESIDENT OF
VILLAGE KHALILPURA, POLICE STATION KARPI, DISTRICT ARWAL
4. SHYAM LAL SAO SON OF LATE DANNU SAO, RESIDENT OF VILLAGE
KHALILPURA, POLICE STATION KARPI, DISTRICT ARWAL
5. RAM LAL SAO, SON OF LATE DANNU SAO, RESIDENT OF VILLAGE
KHALILPURA, POLICE STATION KARPI, DISTRICT ARWAL
6. RAMESH PRASAD SINGH, SON OF SHRI HIRA SINGH, RESIDENT OF
VILLAGE KOHRAUL, POLICE STATION KARPI, DISTRICT ARWAL
7. RAM PRASAD SAO, SON OF LATE MANYU SAO, RESIDENT OF VILLAGE
KHALILPURA, POLICE STATION KARPI, DISTRICT ARWAL
8. DINESH KUMAR, SON OF LATE SHOBHAN SINGH, RESIDENT OF
VILLAGE KOHRAUL, POLICE STATION KARPI, DISTRICT ARWAL
9. KAMLESH KUMAR SINHA, SON OF LATE SHOBHAN SINGH, RESIDENT
OF VILLAGE KOHRAUL, POLICE STATION KARPI, DISTRICT ARWAL
10. VIRENDRA SAO, SON OF SHRI NAND LAL SAO, RESIDENT OF
VILLAGE KOHRAUL, POLICE STATION KARPI, DISTRICT ARWAL
11. RAJU KUMAR, SON OF VIRENDRA SAO, RESIDENT OF VILLAGE
KOHRAUL, POLICE STATION KARPI, DISTRICT ARWAL
12. RAKESH KUMAR, SON OF LATE SURENDRA SAO, RESIDENT OF
VILLAGE KOHRAUL, POLICE STATION KARPI, DISTRICT ARWAL
13. SANJEEV KUMAR, SON OF VIRENDRA SAO, RESIDENT OF
VILLAGE KOHRAUL, POLICE STATION KARPI, DISTRICT ARWAL
....................................................................................PETITIONERS
VERSUS
THE STATE OF BIHAR
*******
2 19/07/2011 Heard Counsel for the petitioners and the
A.P.P. appearing on behalf of the State.
The petitioners are aggrieved by the order
taking cognizance. The petitioners have challenged the
order taking cognizance by filing Criminal Revision No.
29 of 2008/01 of 2008. The revisional Court after hearing
the parties has passed a detailed order remanding the
2
matter back for further enquiry.
I find no illegality in the order impugned. This
application is accordingly dismissed.
Anand ( Sheema Ali Khan, J. )