IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32770 of 2008
Suman Devi, Wife of Ghanshyam Nandan Singh, Resident of village Mehia, PS Chapra Muffasil,
District Saran at Chapra. ---- Petitioner
Versus
1. The State Of Bihar.
2. Ravi Nandan Singh.
3. Shashi Nandan Singh.
4. Durgesh Nandan Singh.
All (O.P. No. 2 to 4) are sons of Braj Nandan Singh.
5. Reena Devi, Daughter of Braj Nandan Singh and Wife of Ram Pravesh Singh.
6. Binita Kumari, Daughter of Braj Nandan Singh.
All are residents of Village Mehian, PS Chapra Muffasil, District Saran at Chapra. --- Opposite
Parties.
-----------
2 1.7.2011 Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
The petitioner is aggrieved by the order dated
5.10.2007 passed by the Sub-divisional Judicial Magistrate,
Chapra in Complaint Case No. 2417 of 2004 (Trial No. 1549 of
2007).
The Court below has rightly rejected the application
under Section 319 of the Code of Criminal Procedure of the
informant on the ground that the Court after going through the
evidence of the four witnesses examined in this case found that
there was no positive evidence against the other co-accused
persons in this case.
I see no reason to interfere with the order impugned.
This application is dismissed.
Sanjay ( Sheema Ali Khan, J.)