High Court Patna High Court - Orders

Phoolbati Devi &Amp; Ors vs The State Of Bihar &Amp; Anr on 28 October, 2010

Patna High Court – Orders
Phoolbati Devi &Amp; Ors vs The State Of Bihar &Amp; Anr on 28 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.14683 of 2009

1.

PHOOLBATI DEVI, W/O Late Jai Narayan Pd. Singh

2.LAKSHAMI SINGH, S/O Late Jai Narayan Pd. Singh

3.GUDIA DEVI, W/O Sri Lakshami Singh

4.SANJAY SINGH, S/O Rajendra Singh

5.MANJU DEVI, W/O Sanjay Singh
Petitioner no. 1 to 3 are Resident of village Chorhar, P.S. Kharik, District Bhagalpur and
Petitioner nos. 4 and 5 are Resident of Village Kashri, P.S. Kahalgaon, District Bhagalpur.

…………Petitioners
Versus

1.THE STATE OF BIHAR

2.SMT. SARITA SINGH, W/O Vivekanand Singh, Resident of village Pahlagarh, P.S. Kadwa,
District Katihar.

……..Opposite Parties

02/- 28-10-2010 Heard learned counsel for the petitioners and Additional

Public Prosecutor for the State.

This is an application under Section 482 of the Code of

Criminal Procedure seeking quashing of order dated19.06.2007

passed by Sri P.K.Prasad, Sub-Divisional Judicial Magistrate,

Katihar in Complaint Case No. C.A. No. 2398 of 2006 taking

cognizance for the offence under Sections 498A, 406 of the Indian

Penal Code and Section 4 of the Dowry Prohibition Act.

The petitioners are in-laws of the complainant and

during course of submission it is pointed out that charge against

the petitioners have already been framed, consequently trial

commenced.

Considering the above facts and circumstances, I do not

find any reason to interfere, accordingly, this application stands

dismissed with a liberty to agitate all their points before the court

below at an appropriate stage.

Praveen                                                             (Akhilesh Chandra, J.)