IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14067 of 2009
1. MD.SAKIR, S/o - Khalil
2. Moin Miya, S/o -Jamil Miya
3. Anbarul Miya, S/o - Jamil Miya
4. Sadrul Miya, S/o - Jamil Miya
5. Israil Miya, S/o - Jamil Miya
6. Samim Miya, S/o - Sadrul Miya
7. Hashain Miya, S/o - Sakir Miya
All residents of village - Madarganj, P.S. - Simraha, District - Araria.
-------- Petitioners.
Versus
1. THE STATE OF BIHAR
2. Md. Hannan Miya, S/o - Md. Salfuddin, resident of village - Madarganj, P.S. -
Simraha, District - Araria.
-------
02. 26.10.2010 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
This is an application under Section 482 of the Code
of Criminal Procedure seeking quashing of order dated
24.01.2009 passed in Criminal Revision No. 8/2007 by the court
of Additional Sessions Judge, F.T.C. II, Araria, finding no
illegality in orders dated 21.12.2006 and 10.01.2007 by
S.D.J.M. Forbesganj in Case No. 343M/2006.
During the course of argument, it is fairly conceded
that the order by lapse of time has become infructuous.
Accordingly, this application stands disposed of as
having become infructuous.
Rajeev/ (Akhilesh Chandra, J.)