IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33146 of 2008
1. Udit Shankar Khan, son of Kedar Khan
2. Dhananjay Kumar Khan, son of Udit Shankar Khan
3. Mrituyunjay Kumar Khan, son of Udit Shankar Khan
4. Sheotunjay Kumar @ Sheotunjay Kumar Khan, son of Udit Shankar Khan
5. Satanjib Kumar @ Satanjib Kumar Khan, son of Mahashankar Khan
6. Pappu Khan, son of Bindeshwari Khan
All are resident of village and p.s. Bangaon, District-Saharsa.
.....Petitioners.
Versus
1. The State Of Bihar
2. Lakshman Paswan, son of Baldeo Paswan, resident of Bariahi Harijan Colony, p.s.
Bangaon, District-Saharsa.
.....Opposite Parties.
-----------
02/ 01.07.2011 Heard learned Counsel for the
petitioners and learned Counsel appearing on
behalf of the State.
The petitioners are aggrieved by
the order of taking cognizance dated
31.01.2008, which has been challenged by
learned Counsel for the petitioners by filing
a revision which was disposed of on
16.06.2008.
Learned Counsel for the petitioners
submits that after investigation of the case,
the police submitted final form. On the basis
of the protest, order taking cognizance has
been passed.
There is prima facie case under
Sections 341, 323 and 504 of the Indian Penal
Code against the petitioner and as such
2
cognizance has been taken and the revisional
court confirmed the case against the
petitioner. In view of the finding of the
court below, this Court finds no ground to
interfere with the order impugned.
This application is dismissed.
(Sheema Ali Khan, J.)
kksinha/-