IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12830 of 2010
1. SARIKA KUMARI D/O SRI ASHOK KUMAR, W/O SRI RAJEEV KUMAR
2. AMAN KUMAR @ SONU S/O SRI ASHOK KUMAR
BOTH R/O VILLAGE- GOMIA, P.O. GOMIA, P.S.-GOMIA,
DISTRICT- BOKARO (JHARKHAND)
.................Petitioner
Versus
1. THE STATE OF BIHAR
2. ANIL KUMAR SAHA S/O LATE MAHENDRA PRASAD
R/O MOHALLA- MADARPUR, P.S.- LAHERIA SARAI, DISTRICT- DARBHANGA
..................Oppt. Parties
-----------
2. 10.12.2010 Heard the parties.
The petitioners have sought quashing of
the order dated 23.10.2009 passed by the Chief
Judicial Magistrate, Darbhanga In Laheriasarai P.S.
Case No. 343/2006, by which he has taken
cognizance under Section 448 I.P.C. and other
allied sections.
The case of the informant is that the
petitioners entered into the house of the informant
and variously assaulted them and thereafter the
informant was taken to the police station, where
the police informed them that the petitioner no. 1
was the daughter-in-law and they would have to
given undertaking that they will accept the
petitioner as a daughter-in-law.
It has been submitted that on behalf of the
2
petitioners that in fact the son of the opposite party
no.2 had married the petitioner no. 1 and since it
was against the wishes of the opposite party no.2
the present case has been instituted for ulterior
reasons.
Considering the entire conspectus of the
case, the order dated 23.10.2009 passed by the
Chief Judicial Magistrate, Darbhanga In
Laheriasarai P.S. Case No. 343/2006 with regard to
the petitioner no. 1 is quashed.
Fahad. ( Anjana Prakash, J. )