IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30652 of 2008
Arun Kumar Singh, son of Ramadhar Singh, village Gamhari, PS Baikunthpur, District Gopalganj
- Petitioner.
Versus
State Of Bihar
-----------
2 24.6.2011 Heard learned counsel for the parties.
This application has been filed for quashing of the
F.I.R. as well as the entire proceeding of Baikunthpur PS Case No.
130/2006 for the offences under section 498A of the Penal Code
and ¾ of the Dowry Prohibition Act.
According to the F.I.R. a prima facie case is made out
against the petitioner. In view of the aforesaid circumstances I am
not inclined to interfere in this case. This application is dismissed.
haque ( Sheema Ali Khan, J.)