IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16582 of 2008
1. VIJAY KUMAR SINGH , Son of Late Ramdeo Singh
2. Most. Parvati Devi, Wife of Late Ramdeo Singh
3. Usha Devi @ Usha Singh, Wife of Shri Vijay Kumar Singh
All resident of Village- Amnaur, P.S. Amnaur, District-Saran, at
present address (1 & 3)- New Colony, Dandibagh, P.O. Chand Chaura,
P.S. Civil Line, Gaya, District-Gaya ------------------------ Petitioners
Versus
1. THE STATE OF BIHAR
2. Shushila Devi , Wife of Shri Vijay Kumar Singh D/O Shyamnandan
Singh, resident of Village-Amnaur, P.S. Amnaur, District-Saran, at
present resident of Village- Teja Dumri, P.S. Paru, District-Muzaffarpur
----------------- Opp.Parties.
-----------
02 01-07-2010 When the case was called out, no one appeared on
behalf of the petitioners either to press this petition or to make a
prayer for adjournment.
Three petitioners, while invoking inherent jurisdiction
of this Court under Section 482 of the Code of Criminal
Procedure, have prayed for quashing of the order, which was
passed long back on 18.8.2006. By the said order, the learned
Magistrate has taken cognizance under Sections 498(A) and 494
of the Indian Penal Code.
I do not find any ground to exercise inherent power
under Section 482 of the Code of Criminal Procedure in favour of
the petitioners.
Accordingly, petition stands rejected.
NKS/- ( Rakesh Kumar, J )