Patna High Court – Orders
Madan Mohan Prasad & Anr vs State Of Bihar on 15 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37399 of 2008
1. Madan Mohan Prasad son of Dwarika Prasad, Head Master, Primary School,
Paharichak, Sonepur.
2. Sunita Devi @ Sunita Sinha wife of Madan Mohan Prasad, Head Mistress,
Jaitiya, Sonepur.
Both are resident of village Dudhaila, P.S. Sonepur, District Saran.
.. Petitioners
Versus
The State Of Bihar.......... Opposite Party
-----------
2. 15.07.2011. Heard learned counsel for the petitioners and learned
counsel appearing on behalf of the State.
The petitioners have filed this application for quashing
the order of cognizance dated 17.03.2008 passed in Hajipur
Town P.S. Case No. 391 of 2003. From perusal of the evidence
the Court has come to the conclusion that a prima facie case has
been made out against the petitioners under Section 420, 406,
467, 468, 471/34 of the Indian Penal Code and as such the Court
below has taken cognizance in this matter.
All these aspect of the matter, this Court finds that
there is no illegality in the order impugned.
This application is dismissed.
Md. Ibrarul (Sheema Ali Khan ,J.)