High Court Patna High Court - Orders

Sayed Asgar Ahmad vs State Of Bihar on 18 August, 2010

Patna High Court – Orders
Sayed Asgar Ahmad vs State Of Bihar on 18 August, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.6000 of 2009
      SAYED ASGAR AHMAD, S/o Sayed Jamal Ahmad, R/o Mohalla-
           Quaziwalichak, P.S.-Tatarpur, District-Bhagalpur.
                                Versus
                        THE STATE OF BIHAR
                               -----------

02. 18.08.2010 The petitioner seeks quashing of the order of

cognizance on the ground that no offence is made out

since only expired medicines were recovered from the

house of the petitioner.

In my view all these factual aspects can not

be looked into at this stage. In view of such, this

application is dismissed.

(Anjana Prakash, J.)
Vikash/-