High Court Patna High Court - Orders

Sadhana Singh @ Guddi Devi vs State Of Bihar on 24 September, 2010

Patna High Court – Orders
Sadhana Singh @ Guddi Devi vs State Of Bihar on 24 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.4771 of 2010
                   SADHANA SINGH @ GUDDI DEVI W/O ARUN KUMAR SINGH, R/O
                   VILLAGE SASAMUSA, P.S. KUCHAIKOTE, DISTRICT GOPALGANJ
                                                             .... PETITIONER
                                                  Versus
                                          STATE OF BIHAR
                                                -----------

3. 24.9.2010 The petitioner is aggrieved by the order dated

2.3.2009 passed by the Additional District and Sessions

Judge-I, Gopalganj in Trial No.469 of 2009 arising out of

Kuchaikote P.S.case No.13 of 2003, by which he has

remanded the matter to the Magistrate on the ground that

no offence u/s.376/511 I.P.C. is made out.

In my view not even Section 354 I.P.C. is

made out against the accused persons and, therefore, the

revisional order is completely valid.

The application is dismissed.

     Narendra/                               ( Anjana Prakash, J.)