IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18452 of 2008
NAZO KHATOON
Versus
STATE OF BIHAR
-----------
2 21.04.2011 Heard learned counsels for the petitioner, the
State and the informant.
The prayer of the petitioner is for quashing the
order dated 12.12.2006 taking cognizance of the offence
under sections 341, 342, 323, 326, 327 of the Indian Penal
Code in Barun P.S. Case No. 5 of 2006. The said order was
assailed in this Court by filing the present application on
8th May, 2008.
Learned counsel for the petitioner submits that
there is no material on record to take cognizance of the
aforesaid offences.
Having considered the submissions of the parties
as also on perusal of the impugned order, it appears that
the order taking cognizance has been passed after taking
into consideration the materials available on record
including the statement of witnesses mentioned therein.
In this view of the matter, I do not find any error
in the order. The application accordingly stands dismissed.
Manish/- ( Shailesh Kumar Sinha,J.)