IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12146 of 2010
ANIL SHARMA, S/o Sri Tapeshwar Singh,
R/o Village-Ibrahimpur, P.S.-Naubatpur, District-Patna.
Versus
THE STATE OF BIHAR
-----------
02. 09.12.2010 No one appears.
The petitioner has sought quashing of the order
dated 08.02.2010 passed by ACJM, Danapur by which he
has taken cognizance under Sections 364, 302 and
201/34 IPC in Naubatpur P.S. Case No. 51 of 2007.
Considering that the petitioner has assailed the
order of cognizance on disputed questions of fact, I am not
inclined to interfere in the matter. The application is
dismissed.
(Anjana Prakash, J.)
Vikash/-