Patna High Court – Orders
Ramanand Chaudhary &Amp; Ors vs State Of Bihar &Amp; Anr on 21 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11072 of 2009
1. RAMANAND CHAUDHARY SON OF LATE PANCHU
CHAUDHARY
2. BRIJ KISHORE CHAUDHARY @ BRAJ KISHORE CHAUDHARY,
SON OF RAMANAND CHAUDHARY
3. PANKAJ CHAUDHARY @ PANKAJ KUMAR CHAUDHARY SON
OF SHRI ADYA PRASAD CHAUDHARY
4. BHOLA PRASAD CHAUDHARY @ BHOLA CHAUDHARY SON OF
SHRI RAMANAND CHAUDHARY
5. SUNIL CHAUDHARY SON OF SHRI ADYA PRASAD
CHAUDHARY
6. SITA RAM CHAUDHARY SON OF LATE RAMESHWR
CHAUDHARY
7. SANTOSH CHAUDHARY S/O SITA RAM CHOUDHARY
8. ADYA PRASAD CHAUDHARY SON OF LATE PANCHU
CHAUDHARY
9. MUKESH CHAUDHARY SON OF SHRI SITA RAM CHAUDHARY
10. BANGALI CHAUDHAR, SON OF LATE KAMLESHAR
CHAUDHARY
11. SUSHI CHAUDHARY SON OF SHRI ADYA PRASAD
CHAUDHARY
12. AMRENDRA CHAUDHARY SON OF LATE KAMLESHAR
CHAUDHARY
13. BHUSHAN CHAUDHARY SON OF SHRI BANGALI CHAUDHARY,
ALL RESIDENT OF VILLAGE FATEHA, P.O. FATEHA, POLICE
STATION BACHHWARA, DISTRICT BEGUSARAI
..... PETITIONERS.
Versus
1. THE STATE OF BIHAR
2. HARE RAM CHAUDHARY SON OF SHRI RAM UDGAR
CHAUDHARY, RESIDENT OF VILLAGE FATEHA, P.O. FATEHA,
POLICE STATION BACHHWARA, DISTRICT BEGUSARAI
.... OPP. PARTIES.
-----------
2. 21.09.2010 The petitioners have sought quashing of the
order of cognizance on disputed questions of fact, which this
court is unable to appreciate at the stage of 482 Cr.P.C.
The application is dismissed.
Narendra/Ashwini ( Anjana Prakash, J. )