IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27923 of 2007
SHAILENDRA KUMAR KAUSHIK
Versus
THE STATE OF BIHAR
-----------
9. 09.07.2008 Heard learned counsel for the petitioner and the State.
The petitioner in this application seeks quashing of the first
information report. In pursuance of the Police investigation, charge
sheet has been submitted and cognizance has been taken. On the face
of the first information report, it prima facie makes out a case fit for
trial. What may ultimately happen is not the concern at this stage.
The submission of the counsel for the petitioner that the
allegations were false and frivolous inasmuch as that the electric line
of the petitioner had, in fact, not been disconnected and, therefore,
there was no occasion for him to indulge in theft are question of facts
to be decided in the trial itself on the basis of evidence adduced.
This Court does not find any merit in this application under
Section 482 Cr.P.C. The same is, accordingly, dismissed.
AKS/ (Navin Sinha, J.)