IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20778 of 2008
1. RAM PRAVESH YADAV, SON OF LATE SHEO LAKHAN YADAV
2. HARAKH NATH YADAV, SON OF LATE NATHUNI YADAV
3. RAM AWADH YADAV, SON OF SRI RAJ BALLAM YADAV, ALL
RESIDENTS OF VILLAGE SAIDABAD, P.S. RANI TALAB AND DISTRICT
PATNA ..... PETITIONERS
Versus
1. THE STATE OF BIHAR
2. GOPAL SAO
3. OM PRKASH GUPTA
4. LAXMI SAO
5. HIRA SAO, ALL SONS OF LATE SITAB CHAND SAO AND ALL
RESIDENTS OF VILLAGE SAIDABAD, P.S. RANI TALAB AND
DISTRICT PATNA ..... OPPOSITE PARTY FIRST SET.
6. DARBARI YADAV, SON OF KULDIP YADAV, RESIDENT OF VILLAGE
SAIDABAD, P.S. RANI TALAB, DISTRICT PATNA
..... OPPOSITE PARTY SECOND SET.
-----------
2. 21.4.2011 The petitioners have sought quashing of the order
dated 14.3.2008 passed by the Additional Sessions Judge
11th, Patna in Criminal Revision No.69 of 2001, by which it
has set aside the order dated 24.7.2000 passed by the
Executive Magistrate, Paliganj in Tr. No.19 of 2000 and
remanded the matter.
Since the revisional order is merely an order of
remand, I am not inclined to interfere in the matter. The
application is dismissed.
Narendra/ ( Anjana Prakash, J. )