Patna High Court – Orders
Jagdish Bharti &Amp; Anr vs State Of Bihar on 8 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11681 of 2010
1. JAGDISH BHARTI S/O LATE LAXMI BHARTI
2. SHANKAR BHARTI S/O LATE RAM JANAM BHARTI, BOTH ARE
RESIDENTS OF VILLAGE DEOKULI DHARAMPUR, P.S. PIPRAHI,
DISTT. SHEOHAR ..... PETITIONERS
Versus
STATE OF BIHAR
-----------
2. 8.12.2010 The petitioners have sought quashing of the order
dated 30.1.2010 passed by the A.D.J., F.T.C.II, Sheohar at
Sitamarhi in Criminal Revision No.168 of 2009, by which he
has remanded Complaint case No.305 of 2007 to the court
of the Judicial Magistrate, 1st class, Sheohar for passing a
fresh order in accordance with law.
Since the impugned order is merely an order of
remand, I am not inclined to interfere in the matter.
The application is dismissed with a direction to the
Judicial Magistrate, 1st class, Sheohar to comply with the
direction of the revisional court.
Narendra/ ( Anjana Prakash, J. )