High Court Patna High Court - Orders

Shree Yadav &Amp; Ors vs State Of Bihar &Amp; Anr on 21 December, 2010

Patna High Court – Orders
Shree Yadav &Amp; Ors vs State Of Bihar &Amp; Anr on 21 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.14848 of 2010
                1. SHREE YADAV
                2. RAM CHANDRA YADAV
                BOTH SONS OF SOHAN YADAV
                3. JANAKI YADAV, SON OF JAGESHWAR YADAV
                4. MITHLESH YADAV, SON OF PARMESHWAR YADAV
                5. YOGENDRA YADAV, SONOF JAGESHWAR YADAV
                ALL RESIDENTS OF VILLAGE HARLI KHURD, P.S. BODH GAYA,
                DISTT. GAYA.
                                                                  ------- PETITIONERS.
                                               Versus
               1. THE STATE OF BIHAR
               2. JITENDRA KUMAR, SON OF CHOTU YADAV, RESIDENT OF
                  VILLAGE - HASLI KHURD, P.S. BODH GAYA, DISTT. GAYA.
                                                         ------- OPPOSITE PARTIES.
                                             -----------

2. 21.12.2010 Heard the parties.

The petitioners have sought quashing of the order

dated 25.2.2010 passed by the Chief Judicial Magistrate, Gaya,

by which he has taken cognizance under Section 302/34 of the

Indian Penal Code and Section 27 of the Arms Act in Bodh

Gaya P.S. Case No. 174 of 2008.

Since the petitioners have sought interference in the

order of cognizance on disputed questions of fact, I am not

inclined to interfere in the matter.

The application is dismissed.

( Anjana Prakash, J.)
S.Ali