IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30795 of 2008
1. SANJAY KUMAR ARYA, SON OF SRI SUKUMAR PODDAR
2. BIJAY KUMAR ARYA, SON OF SRI SUKUMAR PODDAR
3. PAPU ANAND, SON OF SRI SUKUMAR PODDAR
4. MANORMA DEVI, WIFE OF SRI SUKUMAR PODDAR
5. SUKUMAR PODDAR, SON OF LATE MANIK CHANDRA PODDAR
6. TARA DEVI, WIFE OF SURYA NARAYAN PODDAR
7. RABINDRA KUMAR ARYA @ RABINDRA KUMAR, SON OF SRI SURYA NARAYAN
PODDAR.
NO. 1 TO 5 ARE RESIDENT OF VILLAGE BISANPUR, P.S. MANSAHI AND DISTRICT
KATIHAR & NO. 6 TO 7 ARE RESIDENT OF VILLAGE GORADIH, P.S. PIRPAITI,
DISTRICT BHAGALPUR. ---- PETITIONERS
Versus
1. THE STATE OF BIHAR.
2. RAJ LAXMI DEVI, WIFE OF SANJAY KUMAR ARYA, RESIDENT OF VILLAGE
BISANPUR, P.S. MANSAHI AND DISTRICT KATIHAR. D/O KRISHNA DEV PODDAR AT
PRESENT RESIDENT OF DURGA STHAN COLONY NO. 1, P.S. AND DISTRICT KATIHAR
--- OPPOSITE PARTIES
-----------
2 24.6.2011 This application has been filed against the order taking
cognizance dated 18.9.2006 passed by the Sub-Divisional Judicial
Magistrate, Katihar in Complaint Case No. 933 of 2006 for offences
alleged to have been committed under Sections 498A and 312 of the
Indian Penal Code and ¾ of the Dowry Prohibition Act.
Considering the allegations and the fact that a prima facie
case is made out against the petitioner, I am not inclined to interfere
with the order dated 18.9.2006.
This application is dismissed.
Sanjay ( Sheema Ali Khan, J.)