High Court Patna High Court - Orders

Anil Paswan &Amp; Ors vs State Of Bihar &Amp; Anr on 27 September, 2010

Patna High Court – Orders
Anil Paswan &Amp; Ors vs State Of Bihar &Amp; Anr on 27 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23656 of 2009
               1. ANIL PASWAN, SON OF KISHUN PASWAN, RESIDENT OF
                  VILLAGE FATEHABAD, P.S. PAROO, DISTT. MUZAFFARPUR.
               2. SHRI KISHUN PASWAN, SON OF LATE BILASH PASWAN
               3. RAJ KUMARI DEVI, WIFE OF SHRI KISHUN PASWAN
               4. SUNIL PASWAN, SON OF SHRI KISHUN PASWAN
               5. RITA DEVI, WIFE OF SUNIL PASWAN
               ALL ARE RESIDENT OF VILLAGE - FATEHABAD, P.S. PAROO,
               DISTT. MUZAFFARPUR.
                                                       ---------PETITIONERS.
                                           Versus
               1. THE STATE OF BIHAR
               2. SURAJ PASWAN, SON OF LAL BIHARI PASWAN, RESIDENT OF
                  VILLAGE PANCCH, P.S. PAROO, DISTT. MUZAFFARPUR.
                                                   --------- OPPOSITE PARTIES.
                                            -----------

2. 27.09.2010 Heard the parties.

The petitioners are aggrieved by the order of

cognizance dated 16.4.2008 passed by Judicial Magistrate, 1st

Class, Muzaffarpur, in Paroo P.S. Case No. 70 of 2007, Trial

No. 3161 of 2009 on the ground that during investigation a case

under Section 306 of the Indian Penal Code was made out and

none under Section 304B of the Indian Penal Code.

In my view, this can be no reason for quashing the

earlier case.

The application is dismissed.

( Anjana Prakash, J.)
S.Ali