Patna High Court – Orders
Shiv Chandra Prasad vs State Of Bihar &Amp; Anr on 21 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11227 of 2009
SHIV CHANDRA PRASAD SON OF DESHAI PRASAD, RESIDENT
OF VILLAGE DHAKAHA BISHUNPUR, P.S. PIPARA KOTHI,
DISTRICT EAST CHAMPARAN, MOTIHARI ..... PETITIONER.
Versus
1. THE STATE OF BIHAR &
2. RAJENDRA MAJHI SON OF LATE SHIVNANDAN MAJHI,
RESIDENT OF VILLAGE DHAKAHA BELA MUSHAHARI TOLA,
P.S. PIPARA KOTHI, DISTRICT EAST CHAMPARAN, MOTIHARI
..... OPPOSITE PARTIES.
-----------
2. 21.09.2010 Considering that the order of cognizance was
passed by the Judicial Magistrate, Ist class, Motihari in Pipara
Kothi P.S.case No.42 of 2005 on 27.10.2006 i.e. four years
ago, I am not inclined to entertain the application at this stage.
The application is dismissed.
( Anjana Prakash, J. )
Narendra/Ashwini