Patna High Court – Orders
Suanaina Devi &Amp; Ors vs The State Of Bihar &Amp; Anr on 18 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5728 of 2009
1. SUANAINA DEVI, W/o Arun Singh @ Nil Ratan Prasad Singh.
2. Arun Singh @ Nil Ratan Prasad Singh,
S/o Late Dwarika Prasad Singh.
3. Anuj Kumar, S/o Late Ram Ratan Singh.
All resident of Village-Dihri Garh, P.S. & P.O.-
Harnaut, District-Nalanda (Bihar).
Versus
1. THE STATE OF BIHAR.
2. Anjani Devi, W/o Anuj Kumar, D/o Late Subodh Singh, R/o Village-
Dihri Garh, P.S. & P.O.-Harnaut
-----------
03. 18.08.2010 The petitioner seeks quashing of the order of
cognizance on disputed questions of fact which is not
permissible in an application under Section 482
Cr.P.C.
In view of such, this application is dismissed.
(Anjana Prakash, J.)
Vikash/-