IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32678 of 2008
1) Manju Devi, wife of Deonandan Mahto,
2) Anusha Bharti, wife of Krishna Kumar Mahto,
3) Baby Kumari @ Swati Kumari,
4) Rubi Kumari @ Shekha Kumari, both daughters of Deonandan Mahto,
5) Bibha Devi, wife of Hare Ram Mahto, all of village Sanha Naya Tola, PS Sahebpur
Kamal, Dist. Begusarai - Petitioners.
Vs.
1) The State of Bihar,
2) Shobha Devi, wife of Kumod Kumar, village Sanha Naya Tola, PS Sahebpur Kamal, Dist.
Begusarai - Opp. Parties.
2 7.7.2011
Heard learned counsel for the petitioners and the
counsel appearing on behalf of the State.
The petitioners are aggrieved by order taking
cognizance, dated 5.7.2008 passed by the Judicial Magistrate, 1st
Class, Begusarai in Complaint Case No. 80C/2006.
Learned counsel for the petitioners points out that both
the parties are closely related and there is a dispute with respect to
land between the parties for which opposite party no.2 has been
filing all sort of false and fabricated cases against the family
members of the petitioners and finally this case has been instituted
involving even the ladies of the house.
All these aspects will be considered by the court below
at the stage of framing of the charge. This application is disposed
of with the aforesaid observation.
haque ( Sheema Ali Khan, J.)