High Court Patna High Court - Orders

Krisna Kumar Tewari &Amp; Ors vs State Of Bihar &Amp; Ors on 5 October, 2010

Patna High Court – Orders
Krisna Kumar Tewari &Amp; Ors vs State Of Bihar &Amp; Ors on 5 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.24882 of 2009
            1.   KRISHNA KUMAR TEWARI s/o Late Satya Narain Tewari,
            2.   Shakuntala Devi w/o Krishna Kumar Tewari,
            3.   Anilesh Kumar s/o Krishna Kumar Tewari,
            4.   Gayatri Devi w/o Anilesh Kumar, &
            5.   Ganesh Kumar s/o Krishna Kumar Tewari
                   All resident of village- Narayanpur, P.S. Mahua, District- Vaishali
                                                                               ....Petitioners
                                            Versus

            1.   THE STATE OF BIHAR,
            2.   The Officer-in-charge, Bakhri Police Station, District- Begusarai &
            3.   Rubi Kumari w/o late Amresh Kumar and daughter of Rajendra Singh at
                 present residing in village-Gangrol Mohanpur, P.S. Bakhri, District- Begusarai
                                                                             ...Opposite Parties
                                            -----------

2/ 05.10.2010 Heard the parties.

Considering that the petitioner has sought quashing of

First Information Report numbered as Bakhri P.S. case no.109 of

2008 on the ground of territorial jurisdiction which is not tenable in

law, I am not inclined to interfere in the matter.

The application is dismissed.

     JA/-                                                       (Anjana Prakash, J.)