IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11026 of 2009
ANANDI PRASAD SON OF LATE SHIBNANDAN YADAV,
RESIDENT OF VILLAGE PACHLOBA, POLICE STATION
ISLAMPUR, DISTRICT NALANDA ..... PETITIONER.
Versus
1. THE STATE OF BIHAR
2. BABY DEVI WIFE OF UPENDRA YADAV
3. SABITRI DEVI WIFE OF PRAKASH YADAV
4. AWADHESH YADAV SON OF KAMESHWAR YADAV
5. KAMALA YADAV SON OF KAMESHWAR YADAV
6. NATHUN YADAV SON OF KAMESHWAR YADAV
7. PAPU YADAV SON OF KAMALA YADAV
8. JYOTI DEVI D/O RAJENDRA YADAV
9. UPENDRA YADAV SON OF AWADHESH YADAV
10. UMESH YADAV SON OF KULESHWAR YADAV
11. BIRENDRA YADAV SON OF KULESHWAR YADAV
12. RAKESH YADAV SON OF BUJHABAN YADAV
13. BALI MAHTO SON OF BOUDHU MAHTO, ALL RESIDENT OF
VILLAGE PACHLOBA,
14. AMIRAK YADAV SON OF GULAMAN YADAV
15. PRABHANJAN YADAV SON OF AMIRAK YADAV, BOTH
RESIDENT OF VILLAGE KHARHARAPUR,
16. RAJIV YADAV SON OF SURESH YADAV
17. RAVI YADAV SON OF SURESH YADAV, BOTH RESIDENT OF
VILLAGE MAIDI KHURDA, ALL POLICE STATION ISLAMPUR,
DISTRICT NALANDA ..... OPP. PARTIES.
-----------
2. 21.09.2010 The petitioner has sought quashing of the order dated
23.2.2007 passed by the Additional Chief Judicial Magistrate, Hilsa
in Islampur P.S.case No.77 of 2006, by which he has accepted the
final report submitted by the opposite party nos.2 to 17 while taking
cognizance against others.
In my view, the order impugned does not call for any
interference and the revisional court has rightly held that Section
319 Cr.P.C. can be availed of by the petitioner at an appropriate
stage.
The application is dismissed.
Narendra/Ashwini ( Anjana Prakash, J. )