IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13488 of 2010
1. RAM KALEWAR MAHTO S/O ANUP LAL MAHTO
2. BINOD KUMAR S/O SADHULAL MAHTO
BOTH R/O VILLAGE NAGARGAMA TOLE TANRA,
P.S. DALSINGSARAI, DISTRICT- SAMASTIPUR.
Versus
THE STATE OF BIHAR
-----------
2. 13.12.2010 Heard the parties.
The petitioners have sought quashing
of the order dated 21.8.2009 in Dalsingsarai P.S.
Case No. 47/2004, by which Judicial Magistrate,
Ist Class, Dalsingsarai has taken cognizance under
Section 364-A/34 I.P.C.
It has been submitted that even
though the petitioners were named in the First
Information Report but final report was submitted
in their regard since during investigation it was
found that the petitioner were falsely implicated for
reasons of land dispute.
I am not impressed by the
contentions raised on behalf of the petitioners,
since undoubtedly the petitioners were named in
the First Information Report.
The application is dismissed.
Fahad. ( Anjana Prakash, J. )