High Court Patna High Court - Orders

Dr.Prabhat Kumar Singh @ Prabhat … vs State Of Bihar on 14 October, 2011

Patna High Court – Orders
Dr.Prabhat Kumar Singh @ Prabhat … vs State Of Bihar on 14 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.31804 of 2008
                    Dr.Prabhat Kumar Singh @ Prabhat Sharma & Anr
                                           Versus
                                       State Of Bihar
                                         -----------

For the Petitioner–Mr. K.K.Thakur
For the State —- Mr. Jharkhandi Upadhaya

03 14.10.2011 This application under Section 482 Cr.P.C is for

quashing of the F.I.R dated 3.5.2008 of Khijarsarai P.S.Case

No. 38 of 2008 registered under Section 420,120B ,386/34

against these petitioners.

The sole argument as advanced on behalf of the

petitioner is that infact the petitioner No. 2 Om Prakash Singh

has applied licence in his favour for installation of

Ultrasonography Machine. The ultrasonography machine was

kept awaiting the receiving of the licence for running the

same. As such the petitioners have been falsely implicated in

this case on mere suspicion on the allegation made by the

informant Dr. Virendra Prasad the in-Charge Medical Officer

Primary Health Centre Khijarsarai on 3.5.08.

Without going into merits of the case as the offence

as alleged to be committed is of cognizable offence I am not

inclined to interfere with the investigation.
2

Accordingly this application is dismissed.

Namita               ( Rajendra Kumar Mishra, J.)