Patna High Court – Orders
Vijay Kumar Mishra &Amp; Ors vs The State Of Bihar &Amp; Anr on 27 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25752 of 2009
1. VIJAY KUMAR MISHRA S/O LATE SRI NIWAS MISHRA
2. SHOBHA MISHRA W/O VIJAY KUMAR MISHRA
3. PARIJAT S/O SRI VIJAY KUMAR MISHRA
4. LAXMI ABHISHEK W/O PARIJAT, ALL 1 TO 4 ARE RESIDENT OF
GATE NO.16, WEST OF COLLEGE OF COMMERCE, P.S.
PATRAKAR NAGAR, DISTRICT PATNA
5. BIJAY KUMAR GUPTA S/O LATE BRIJ MOHAN PRASAD,
RESIDENT OF RINKI GIFT CORNER @ GENERAL STORE,
TENARI MARKET BEHIND BAR MILL, MASAUDHI TERGNADIH,
P.S. MASAUDHI, DISTRICT PATNA, AT PRESENT RESIDENT OF
STATION ROAD, NEAR JANKI MARKET, MASAUDHI, P.S.
MASAUDHI, DISTRICT PATNA .... PETITIONERS.
Versus
1. THE STATE OF BIHAR
2. SANJAY KUMAR S/O LATE DWARIKA PRASAD, RESIDENT OF
MOHALLA MARUFGANJ, P.S. MALSALAMI, DISTRICT PATNA
.... OPP. PARTIES.
-----------
2. 27.10.2010 No one appears on behalf of the petitioners.
The petitioners seek quashing of the order dated
20.8.2008 passed in Complaint case No.535(C) of 2008, by
which the Judicial Magistrate, 1st class, Patna City, Patna
has taken cognizance u/ss. 323, 341, 379 and 420 I.P.C.
Considering that the order impugned is well
reasoned, it calls for no interference.
The application is dismissed.
Narendra/ ( Anjana Prakash, J. )