High Court Patna High Court - Orders

Ram Udgar Yadav vs State Of Bihar &Amp; Anr on 7 December, 2010

Patna High Court – Orders
Ram Udgar Yadav vs State Of Bihar &Amp; Anr on 7 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.10843 of 2010
           RAM UDGAR YADAV, S/o Jugul Lal Yadav, R/o Village-Hataha,
                         P.S.-Bahera, District-Darbhanga.
                                     Versus
                              1. THE STATE OF BIHAR.
                   2. Most. Manjula Devi, W/o Late Sitaram Yadav,
            R/o Village-Mohiuddinpur Pakri, P.S.-Bahera, District-Darbhanga.
                                    -----------

02. 07.12.2010 The petitioners has sought quashing of the order

dated 11.02.2010 passed by 1st Additional Sessions Judge,

Darbhanga in Cr. Rev. No. 296 of 2007 by which he has

affirmed the order dated 28.06.2007 passed by Additional Chief

Judicial Magistrate in Bahera P.S. Case No. 174 of 2006.

Learned counsel for the petitioner submits that in the

order of cognizance the ACJM has considered the protest

petition therefore the order of cognizance is bad.

However, on going through the impugned order, I find

that he has applied his judicial mind to the facts of the case

and, therefore, this can not be the sole ground for setting aside

the order. The application is dismissed.

The District & Sessions Judge, Darbhanga is directed

to ensure that no criminal revisions are kept pending for long

periods since in the present case I find that even though the

revision was filed in the year 2007 final orders were passed in

the year 2010 only delaying the trial unnecessarily.

(Anjana Prakash, J.)
Vikash/-