High Court Patna High Court - Orders

Balram Kumar Singh @ Bal Ram Singh vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Balram Kumar Singh @ Bal Ram Singh vs The State Of Bihar on 3 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellanious No.21559 of 2010
                    Balram Kumar Singh @ Bal Ram Singh Son of Late Amar
                    Singh, resident of mohalla- 193, East Ashok Nagar, Road
                    No. 14-B, P.S. Kankarbagh, Patna-20
                                               Versus
                                       The State Of Bihar
                                  ----------------------------------

03/ 03.08.2011 Heard learned counsel for the parties.

This petition has been filed praying, inter

alia, to quash Secretariat P.S. Case No. 22/2010 dated

5.4.2010 registered for the offence under Sections

420/468/469 of the Indian Penal Code, which has

been lodged against the petitioner as he falsely

proclaimed himself to be the Manager of M/s U.B.

Electronics Instrument Ltd. which fact was noticed

by this Court under order dated 1.4.2009 passed in

Cr. Misc. No. 40242 of 2006 and in the light of the

said order, present Secretariat P.S. Case No. 22/2010

dated 5.4.2010 has been registered against the

petitioner.

Offence alleged in the First Information

Report having been made out, I do not think it is a fit

case in which High Court should exercise its
2

jurisdiction under Section 482 of the Cr.P.C. This

petition is dismissed.

Arjun/                                 ( V. N. Sinha, J.)