High Court Patna High Court - Orders

Kalpnath Gond &Amp; Ors vs State Of Bihar &Amp; Anr on 21 September, 2010

Patna High Court – Orders
Kalpnath Gond &Amp; Ors vs State Of Bihar &Amp; Anr on 21 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.11559 of 2009
               1. KALPNATH GOND
               2. CHANDRAMA GOND
               3. RAJENDRA GOND
               ALL ARE SONS OF JHANGAR GOND, RESIDENT OF VILLAGE
               BAHERIYA, P.S. CHAND, DISTT. KAIMUR.
                                                           --------- PETITIONERS.
                                  Versus
               1. THE STATE OF BIHAR
               2. RAMVILASH GOND, SON OF LATE RAM NARESH GOND,
                  RESIDENT OF VILLAGE BAHARIYA, P.S. CHAND, DISTT.
                  KAIMUR.
                                                     --------- OPPOSITE PARTIES.
                                            -----------

2. 21.09.2010 Heard the parties.

Considering that the order taking cognizance is well

reasoned and the petitioners have sought quashing of the order

dated 14.1.2009 passed by Chief Judicial Magistrate, Kaimur,

on disputed questions of fact, I am not inclined to interfere in

the matter.

The application is dismissed.

( Anjana Prakash, J.)
S.Ali