High Court Patna High Court - Orders

Shyam Kumar Goswami @ Shyam … vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Shyam Kumar Goswami @ Shyam … vs State Of Bihar on 25 June, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.15977 of 2008
                      1.SHYAM KUMAR GOSWAMI @ SHYAM GOSWAMI
                      2.Pawan Kumar Goswami @ Pawan Goswami
                      3.Vijay Kumar Goswami @ Vijay Goswami
                          All sons of Kamaldeo Goswami
                     4.Kamaldeo Goswami son of late Khelawan Goswami
                          All residents of village-Babhangama, P.S.-Mufassil,
                          Dist.-Munger.           .......       ......Petitioners
                                            Versus
                       STATE OF BIHAR             ......        .....Opp. Party.
                                                    -----------

2. 25.6.2010. No one appears on behalf of the petitioners.

Four petitioners, while invoking inherent jurisdiction

of this court under section 482 of the Code of Criminal Procedure,

have prayed for quashing of the order dated 8.11.2007 passed by

the Chief Judicial Magistrate, Munger, in Mufassil P.S. Case

No.125 of 2007, G.R. No.1047 of 2007. By the said order the

learned Magistrate has taken cognizance of the offences under

sections 341, 323, 504 and 380 of the Indian Penal Code.

I have perused the impugned order. I do not find any

material to exercise inherent jurisdiction of this court in favour of

the petitioners that too in a case where order of cognizance was

passed long back on 8.11.2007.

Accordingly, the petition stands rejected.

Md.S.                                                     ( Rakesh Kumar, J.)