IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.47036 of 2008
1. AWADHESH KUMAR SINGH SON OF LATE RAMAYAN SINGH
2. AJAY SINGH, SON OF UMA SHANKAR SINGH
3. BIJAY SINGH, SON OF HALESHWAR SINGH.
ALL ARE RESIDENT OF SANGRAMPUR (JAWAYAT) P.S.- HAWELLY
KHARAGPUR, DISTRICT- MUNGER.
Versus
1. THE STATE OF BIHAR
2. MEERA DEVI, W/O- RAJ KUMAR DAS R/O- JAWAYAT,
PROSOTAMPUR, P.S.- HAWELLY KHARAGPUR, DISTT.
MUNGER.
For the petitioners : Mr. Manoj Kumar, Advocate
For the State : Mr. Jharkhandi Upadhyay, APP
-----------
3 30.08.2010 Heard learned counsel for the petitioner and the
State.
Petitioner is aggrieved by the order dated 23.7.2008
passed by learned Chief Judicial Magistrate, Munger in S.C/S.T.
P.S. case no. 41 of 2007 whereby on a perusal of the police
report, it has been found that a prima facie case is made out and
has differed with the final opinion of the investigating agency not
sending up the accused. It is contented that earlier to this, an
F.I.R. was lodged by the same informant in which cognizance has
been taken and the matter has been carried to this Court and
admitted. It is next contended that both the parties are co-
villagers.
In my view, on these submissions, the legality of the
order cannot be challenged. Considering the jurisdiction invoked
by learned trial court, this court does not find any illegality in the
order impugned.
2
There is no merit in this application. It is accordingly
dismissed.
( Kishore K. Mandal, J. )
pkj