High Court Patna High Court - Orders

Laliteshwar Prasad Sharma &Amp; … vs The State Of Bihar Thru. Cbi. on 3 December, 2010

Patna High Court – Orders
Laliteshwar Prasad Sharma &Amp; … vs The State Of Bihar Thru. Cbi. on 3 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.9870 of 2010
               1. LALITESHWAR PRASAD SHARMA, SON OF TRIVENI SINGH,
               RESIDENT OF VILLAGE RAMPUR CHAURAM, P.S. RAMPUR
               CHAURAM, DISTT. ARWAL.
               2. BRIJ BHUSHAN RAI, SON OF SRI RAGHUPAL RAI, RESIDENT
               OF VILLAGE MAHENDAURA, P.S. AZIMABAD, DISTT. BHOJPUR
                                                            ------ PETITIONERS
                                 Versus
                   THE STATE OF BIHAR THRU. CBI., BAILEY ROAD, PATNA.
                                             -----------

2. 03.12.2010 No one appears on behalf of the petitioners.

The petitioners have sought quashing of the order

dated 10.9.2009 passed by Sessions Judge, Patna, in Criminal

Revision No. 837 of 2008 by which he has refused to interfere

with the order dated 8.1.2008 passed by Sub Divisional Judicial

Magistrate, Patna in R.E Case No. 13A of 2006.

Considering that there was material warranting

putting the petitioner on trial, I am not inclined to interfere in the

matter.

The application is dismissed.

( Anjana Prakash, J.)
S.Ali