IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10048 of 2010
SRIMATI RUPAM DEVI, WIFE OF SRI
BIRENDRA KUMAR SRIVASTAV, RESIDENT OF MADHEPURA,
WARD NO. 14, NEW BYE PASS ROAD, P.S. AND DISTRICT
MADHEPURA.
------- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. BAIDYANATH SRIVASTAV @ CHHOTAN, SON OF LATE
SIBESHWAR PRASAD SRIVASTAV, RESIDET OF MADHEPURA,
WARD NO. 17, STATE BANK ROAD, P.S. AND DISTRICT
MADHEPURA.
3. ARUN KUMAR, SON OF SINGHESHWAR PRASAD YADAV,
RESIDENT OF MADHEPURA, WARD NO. 14, B.S.N.L.
TELEPHONE TOWER, P.S. AND DISTT. MADHEPURA.
------ OPPOSITE PARTIES.
-----------
2. 03.12.2010 Heard the parties.
The petitioner has sought quashing of the order
dated 9.2.2010 passed by Sessions Judge, Madhepura, in
Criminal Revision No. 97 of 2009 by which he has affirmed the
order dated 4.11.2009 passed by Judicial Magistrate, 1st Class,
Madhepura, in G.R. Case No. 861 of 2003 by which he has
rejected the application filed under Section 216 Cr. P.C.
Considering that the orders impugned are well
reasoned and they have been passed after full appreciation of
the evidence adduced on behalf of the prosecution, I am not
inclined to interfere in the matter.
The application is dismissed.
( Anjana Prakash, J.)
S.Ali