IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12797 of 2010
1. BHARAT RAM
2. RAMESHWAR RAM
BOTH S/O MAHANTHA RAM R/O VILLAGE KHORIAPATTI
P.S. MIRGANJ P.O. SEMRAU DISTRICT-GOPALGANJ
.................Petitioner
Versus
1. THE STATE OF BIHAR THROUGH CHIEF SECRETARY GOVERNMENT
OF BIHAR, PATNA
2. SHAKALDEO RAM S/O SHUKHLAL RAM VILLAGE PIPARPANTI
P.S. GUTHANI, DISTRICT- SIWAN
3. SMT. RAMPATI DEVI W/O RAJDEO RAM VILLAGE PIPARPANTI
P.S. GUTHANI DISTRICT SIWAN AT PRESENT RESIDING
AT VILLAGE KHORIAPATTI P.S. MIRGANJ P.O. SEMRAO
DISTRICT- GOPALGANJ
..................Oppt. Parties
-----------
2. 10.12.2010 No one appears.
The petitioners seek quashing of the order
dated 20.2.2010 passed in Cr. Revision No.
584/2008/ 83/2009, by which A.D.J. F.T.C. III,
Gopalganj is set aside the order dated 24.5.2008,
by which the S.D.M. Hathua in Case No. 493/07
has passed the orders in a proceeding under
Section 145 Cr.P.C.
Since the order is well considered, I am
not inclined to interfere in the matter.
The application stands dismissed.
Fahad. ( Anjana Prakash, J. )