IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15437 of 2010
1. NATHUNI PASWAN
2. RAM PRASAD PASWAN
BOTH S/O LATE LALJI PASWAN R/O VILLAGE- AJAMPUR,
P.S.- DESARI (CHANDPUR) DISTRICT- VAISHALI
..................... Petitioners
Versus
1. STATE OF BIHAR
2. SANJEEV PASWAN S/O SIDI PASWAN R/O VILLAGE- AJAMPUR, P.S. DESARI
(CHANDPUR O.P.) DISTRICT- VAISHALI
...................Opposite Parties
-----------
2. 03.01.2011 Heard the parties.
The petitioners have sought quashing
of the order dated 10.11.2004 passed by Judicial
Magistrate Ist Class, Hazipur in Complaint Case
No. C, 1819 of 2001 but fairly concedes that now
the matter has even been committed to the court of
sessions.
In view of such, I am not inclined to
interfere in the present application. The application
is dismissed.
Fahad. ( Anjana Prakash, J. )