IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38581 of 2008
1. Jagdsh Mandal, son of late Bitan Mandal.
2. Deepak Kumar Mandal, son of Jagdish Mandal. (minor aged about 16 years
7 months) both resident of village and post office-Kushmaha, police Station-
Bousi, District-Banka.
Versus
The State Of Bihar .
-----------
02. 21.07.2011 Heard learned counsel for the petitioners and the State.
The petitioners challenging the order of cognizance under
Section 25 (1) (b) (a) of the Arms Act and Section ¾ of the Explosive
Substances Act.
It is submitted on behalf of the petitioner that the recovery
has been made from the house of Suresh Mandal. The petitioner has a
civil litigation pending in the court with Suresh Mandal vide T.S. No.
17of 2002 which is pending disposal in the court of Munsif. It is further
submitted that the petitioner is a minor.
This aspect of the matter can be raised by the petitioner in
the lower court at the earliest stage. At present this court does not find
any reason to intervene with the order impugned.
This application is dismissed.
Devendra/ ( Sheema Ali Khan, J)