High Court Patna High Court - Orders

Saroj Singh @ Saroj Devi &Amp; Anr vs The State Of Bihar &Amp; Anr on 30 November, 2010

Patna High Court – Orders
Saroj Singh @ Saroj Devi &Amp; Anr vs The State Of Bihar &Amp; Anr on 30 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr. Misc. No.7333 of 2010
            1. SAROJ SINGH @ SAROJ DEVI wife of Late Ram Kishore Singh @ Raj
               Kishore Singh &
            2. Rakesh Kumar @ Rakesh Singh son of Late Ram Kishore Singh @ Raj Kishore
               Singh
               Both residents of Mohalla- Khanuwa Hospital Chowk, P.S.-Bhgwan Bazar,
               District- Saran                                         ....Petitioners

                                          Versus

            1. THE STATE OF BIHAR &
            2. Laxman Rai son of Late Pashupati Rai, resident of village- Sherpur Kala, P.S.-
               Bhawarkol, District- Gajipur (UP)                          ...Opposite Parties
                                         -----------

2/ 30.11.2010 Heard the parties.

The petitioners have sought quashing of the order dated

30.04.2009, by which cognizance has been taken by the Chief

Judicial Magistrate, Chapra, in Bhagwan Bazar P.S. case no.117 of

2004 under section 304 and other allied sections of the Indian Penal

Code.

Since the order of cognizance has been assailed on

disputed question of facts, I am not inclined to interfere in the

matter.

The application is dismissed.

     JA/-                                                     (Anjana Prakash, J.)