IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9916 of 2009
BIRJU KUMAR, SON OF MAHABIR MAHTO, RESIDENT OF
VILLAGE CHAKWA, P.S. KHODWANDPUR, DISTT. BEGUSARAI.
-------- PETITIONER.
Versus
1.
THE STATE OF BIHAR
2. PARBATI DEVI, WIFE OF BIRJU KUMAR, RESIDENT OF
VILLAGE CHAKWA, P.S. KHODAWANDPUR, DISTT.
BEGUSARAI, PRESENTLY RESIDING AT LADDULAL MAHTO,
VILLAGE TARA, P.S. KHODAWANDPUR, DISTT. BEGUSARAI.
———– OPPOSITE PARTIES.
2. 13.09.2010 Considering that against the same order the
petitioner had moved this Court vide Cr. Misc. 5456 of 2007
which was dismissed by a reasoned order dated 12.4.2007, the
present application is totally frivolous application.
In view of such, this application is once again
rejected.
( Anjana Prakash, J.)
S.Ali