High Court Patna High Court - Orders

Chandrakant Singh @ Chandrakant … vs State Of Bihar on 21 September, 2011

Patna High Court – Orders
Chandrakant Singh @ Chandrakant … vs State Of Bihar on 21 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.36314 of 2008
                Chandrakant Singh @ Chandrakant Prasad Sinha, son of Late Judagi
                 Saran Singh, village Garahi, Jandaha, Dist. Vaishali - Petitioner.
                                              Versus
                                         State Of Bihar

3   21.9.2011

Heard learned counsel for the petitioner and the

State.

This quashing application is being taken up for final

disposal on being restored today.

This application has been filed for quashing the

order, dated 17.9.2007 passed by the Chief Judicial Magistrate,

Vaishali at Hajipur in Mahnar PS Case No. 14/2007 by which

cognizance for the offence under section 395 of the Penal Code

has been taken against the petitioner.

Learned counsel for the petitioner submits that three

staff of the Power Station were tied up by the miscreants and

hereafter the miscreants committed theft of the copper wire. One

of the miscreants was caught who disclosed that the petitioner

was one of the person who committed the offence. It is

submitted that the petitioner is also an employee of the Power

Station. He was on leave and his name has been dragged in this

case for extraneous consideration.

These aspects of the matter cannot be considered at

this stage. This application is dismissed.

     haque                                   ( Sheema Ali Khan, J .)