IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25487 of 2009
1. KRISHNA VAIDYA, S/o Late Raj Kishore Vaidya.
2. Sandeep Vaidya, S/o Krishna Vaidya.
3. Manindra Vaidya, S/o Krishna Vaidya.
4. Nitish Vaidya, S/o Krishna Vaidya.
5. Manorma Devi, W/o Krishna Vaidya.
All resident of Village-Khaira, P.S.-Kutumba,
District-Aurangabad, at present C/o Surendra
Jaiswal, Jai Prakash Nagar, Chuna Bhatta,
Ratu Road, Ranchi (Jharkhand).
Versus
THE STATE OF BIHAR
-----------
02. 27.10.2010 The petitioners seek quashing of the order dated
24.04.2009 passed by Chief Judicial Magistrate,
Aurangabad in Aurangabad (T) P.S. Case No. 225/08 (G.R.
No. 1570/08) by which he has taken cognizance under
Section 379 IPC and other allied Sections.
The petitioner seeks quashing on the ground
that the allegations are improbable and the case is false.
I am unable to appreciate the contention raised
in the petition. The application is dismissed.
(Anjana Prakash, J.)
Vikash/-