IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41022 of 2008
1. Ram Udgar Yadav, Son of Shri Raghunandan Yadav
2. Arvind Yadav, Son of Kamleshwari Yadav
3. Sanjeev Yadav, Son of Ram Udgar Yadav
4. Birendra Yadav, Son of Kamleshwari Yadav
All resident of village Mahkar Tola Hanuman Nagar Chakla, PS Simri Bakhtiyarpur, District
Saharsa ----- Petitioners.
Versus
1. The State Of Bihar.
2. Ranjan Kumar, Son of Upendra Yadav, Resident of Village Mahkar Tola Hanuman Nagar
Chakia, PS Simri Bakhtiyarpur, District Saharsa ---- Opposite Parties
For the petitioners : Mr. Rajesh Kumar Singh, Advocate
For the State : Mr. Murli Dhar, A.P.P.
-----------
2 28.7.2011 Learned counsel for the petitioners has challenged the
order of cognizance dated 22.9.2007, passed in Complaint Case No.
1131(c) of 2007 on the ground that there is a civil dispute pending
between the parties and, therefore, the case filed is frivolous and
vexatious.
These aspects of the matter may be raised by the
petitioners at the appropriate stage of the case. As far as the order of
cognizance, there is no illegality in the order impugned.
This application is dismissed.
Sanjay (Sheema Ali Khan, J.)