High Court Patna High Court - Orders

Raj Karan Yadav vs State Of Bihar on 14 July, 2011

Patna High Court – Orders
Raj Karan Yadav vs State Of Bihar on 14 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35311 of 2008
    Raj Karan Yadav, Son of Ram Charitar Yadav, Resident of Village Maida, Babhangama, PS
                           Barauni, District Begusarai ---- Petitioner
                                             Versus
                              State Of Bihar ---- Opposite Party
                                           -----------

2 14.7.2011 The petitioner has challenged the order of cognizance

dated 3.1.2008, passed by the Chief Judicial Magistrate, Begusarai

in Barauni P.S. Case No. 292 of 2007.

The allegation in this case is that the driver of the

truck mentioned in the First Information Report is responsible for

rash driving which led to an accident.

Learned counsel for the petitioner submits that he is

the owner of the truck. There appears to be some controversy with

respect to the fact whether the petitioner is the driver cum owner

or the truck was driven by a different person.

The aforesaid controversy cannot be tested at this

stage, and as such this Court finds no ground for interfering with

the order of cognizance.

This application is dismissed.

          Sanjay                                                    ( Sheema Ali Khan, J.)