High Court Patna High Court - Orders

Umesh Kumar Singh vs State Of Bihar on 17 August, 2010

Patna High Court – Orders
Umesh Kumar Singh vs State Of Bihar on 17 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.41755 of 2007
           UMESH KUMAR SINGH S/O- LATE SHIO @ SHIVAN BHAGAT @ SHIVA
           NANDAN BHAGAT, RESIDENT OF VILLAGE- CHAIPATH (A DEALER
           UNDER PUBLIC DISTRIBUTION SYSTEM OF MATHNA MILIK
           PANCHAYAT) P.S.- GORAUL, DIST. VAISHALI AT HAJIPUR.
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

6 17.08.2010 Heard counsel for the parties.

Petitioner has challenged the institution of F.I.R..

Learned counsel for the petitioner fairly states before the Court

that the investigation taken pursuant to institution of F.I.R. has

already culminated into filing of charge-sheet leading to order

taking cognizance. Learned counsel again fairly states before this

Court that he has already filed an application challenging the

order taking cognizance and in that view of the matter, the

application has become infructuous.

Accordingly, the application is dismissed as having

become infructuous.

( Kishore K. Mandal, J. )
pkj