IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10768 of 2010
PARMESHWAR KUMAR MANDAL, S/o Binod Prajapati, R/o Mohalla-
Maulabagh, Ward No. 20, P.S.-Daudnagar, District-Aurangabad.
Versus
1. THE STATE OF BIHAR.
2. Gopal Bhushan Puri, S/o Late Jadunandan Puri.
3. Damodar Puri, S/o Dhanusdhari Puri.
4. Nand Kishore Pandey, S/o Late Dhanesh Pandey.
5. Braj Nath Pandey, S/o Late Chandrika Pandey.
6. Baijnath Puri, S/o Late Kamta Puri.
7. Satyendra Pandey, S/o Late Dhanesh Pandey.
All the R/o Mohalla-Kanu Ram Gandhi Ward No.-11,
P.S.-Daudnagar, District-Aurangabad.
-----------
02. 07.12.2010 The petitioner is aggrieved by the order dated
17.12.2009 passed by Additional District & Sessions
Judge-III, Aurangabad in Cr. Rev. No. 88 of 2008/136 of
2009 by which he has set aside the order of the S.D.M.
Daudnagar dated 08.03.2008 passed in Case No. 73 of
2008 by which he has converted proceeding under Section
144 to 145 Cr.P.C.
It appears from the order impugned that the
Revisional Court has considered that there was no
requirement of a proceeding under Section 145, in view of
pending a Title Suit, I am not inclined to interfere in the
matter. The application is dismissed.
(Anjana Prakash, J.)
Vikash/-