Patna High Court – Orders
Md.Habib vs State Of Bihar on 26 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.40482 OF 2008
MD.HABIB, SON OF LATE MD. KAUSH, RESIDENT OF VILLAGE ARHA, POLICE
STATION CHANDRADEEP, SIKANDRA, DISTRICT JAMUI
VERSUS
THE STATE OF BIHAR
********
2 26/07/2011 This application has been filed challenging
the order dated 10.10.2008 passed in Sikandra
(Chandradeep) Police Station Case No. 118 of 2004
(G.R. No. 721 of 2004) by which the Sub Divisional
Judicial Magistrate, Jamui has taken cognizance for the
offences alleged to have been committed under Sections
7 and 8 of the Essential Commodities Act.
The petitioner may raise all issues raised
before this Court at the appropriate stage of the case. At
present, this Court finds no reason to interfere with the
order impugned.
This application is accordingly dismissed.
Anand (Sheema Ali Khan, J.)