IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.394 of 2009
MD. JAINUL
Versus
STATE OF BIHAR
For the petitioner :Mr.Saban Asghar
For the State :Mr. J. Upadhyay,APP
-----------
02. 28.10.2010 Heard counsel for the petitioner.
While assailing the order dated 06.02.2009, passed
by learned CJM, Madhubani in G.R.No.1962/03, whereby
cognizance under sections 302 and 498A IPC has been taken
finding prima facie case against the petitioner, it is submitted
that there is no legal material against him. It is contended that
the victim died a natural death.
It appears that petitioner has not enclosed even the
copy of the FIR. He refers to certain statement of the
informant/complainant made under section 164 Cr. P.C. which
has also not been enclosed.
Considering the confines of the jurisdiction
exercised by learned CJM and also the contents of the order
impugned, this Court is not inclined to interfere therewith. The
application is accordingly dismissed.
( Kishore K. Mandal )
hr