IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.18830 of 2009
BALESHWAR PANDEY, son of Late Ram Krishan Pandey, resident of village
Jiyare, P.O. & P.S.-Asthawan, District- Nalanda ...Petitioner
Versus
THE STATE OF BIHAR ....OP
With
Cr. Misc. No. 18842 of 2009
SATYENDRA PANDEY son of Shri Baleshwar Pandey, resident of village Jiyare,
P.O. & P.S.-Asthawan, District- Nalanda ...Petitioner
Versus
THE STATE OF BIHAR ...OP
-----------
2/ 27.06.2011 Heard the parties.
The petitioners have prayed for quashing of the order
dated 27.3.2009 passed by the Chief Judicial Magistrate, Nalanda at
Biharsharif, in Trial No.3948 of 2008 (Asthawan P.S. Case No. 90
of 2008), by which he has taken cognizance in the matter
disagreeing with the final report submitted with regard to the
petitioners.
Considering that it is well within the power of
Magistrate to disagree within the opinion of the police and he has
done so on the materials available in the case diary, I am not
inclined to interfere in the matter.
The applications are dismissed.
JA/- (Anjana Prakash,J.)