Patna High Court – Orders
Vidya Singh @ Vidya Pati &Amp; Ors vs State Of Bihar &Amp; Anr on 5 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24815 of 2009
1. VIDYA SINGH @ VIDYA PATI s/o Dhuwan Singh,
2. Chotan Singh s/o Vidya Singh,
3. Pappu Singh s/o Vikram Singh,
4. Bantti Singh s/o Ambika Singh &
5. Ambika Singh s/o Permeshwar Singh, all resident of village/ Mohalla- Chhota
Telpa, P.S. Town Chpara, District- Saran ....Petitioners
Versus
1. THE STATE OF BIHAR &
2. Raj Kumari Devi w/o Late Suresh Singh, resident of village/ Mohalla- Chhota
Telpa, P.S. Town Chpara, District- Saran ...Opposite Parties
-----------
2/ 05.10.2010 Heard the parties.
Since the counsel for the petitioners is unable to apprise
this court about the development in Chpara Town P.S. case no.210
of 2009 pending before the Judicial Magistrate, 1st class, Saran, in
which cognizance was taken on 12.10.2006, I am not inclined to
entertain the application.
The application stands dismissed.
JA/- (Anjana Prakash, J.)