High Court Patna High Court - Orders

Mukesh Rai @ Mukesh Kumar Yadav vs State Of Bihar &Amp; Anr on 2 August, 2010

Patna High Court – Orders
Mukesh Rai @ Mukesh Kumar Yadav vs State Of Bihar &Amp; Anr on 2 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.3500 of 2009
         MUKESH RAI @ MUKESH KUMAR YADAV S/O JAGDISH RAI
                                  Versus
                1. STATE OF BIHAR
                2. MADHU DEVI W/O RABINDRA TIWARY
                                 -----------

2. 02.08.2010 The petitioner seeks quashing of the complaint

case no. 1528 of 2008, dated 29.8.2008 instituted under

Section 376/511,353 and 323 of the Indian Penal Code

pending before the learned Chief Judicial Magistrate,

Sitamarhi for reasons of malicious prosecution. In my view,

this is not good ground of quashing of a complaint.

In view of such, this application is dismissed.

     Fahad.                                (Anjana Prakash, J)