IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45099 of 2008
Avinash Kumar, son of Shree Nag Narain Singh, resident of Narain Oil Mills, Maharajganj, PS
Maharajganj, Dist. Siwan - Petitioner.
Versus
State Of Bihar
-----------
2 4.8.2011 Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
This application has been filed for quashing the order,
dated 30.6.2008 passed in Darbhanga Town PS Case No. 82/2007
passed by the Chief Judicial Magistrate, Darbhanga by which
cognizance has been taken for the offences under sections 419 and
420 of the Penal Code.
The allegation is that the petitioner sat in the
examination by replacing the photograph of the main candidate in
the admit card. The court has found the case to be prima facie true.
In the circumstances no grounds are made out to
interfere with the order impugned. This application is dismissed.
haque ( Sheema Ali Khan, J.)