IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18245 of 2010
MANISH KUMAR TIWARY @ MANNU TIWARY S/O NAND KISHORE TIWARY, R/O
VILLAGE CHHOTAKINANI JORE, P.S. BRAHMPUR, DISTRICT- BUXAR.
.................. Petitioner
Versus
THE STATE OF BIHAR
............. Opposite Party
-----------
2. 28.01.2011 Heard the parties.
The petitioner seeks quashing of the order
dated 16.12.2006, by which the Chief Judicial
Magistrate, Buxar has taken cognizance in
Brahampur P.S. Case No. 44/2006 under Sections
341, 323, 307/34 of the I.P.C. and 27 of the Arms
Act.
Seeing no illegality in the order of
cognizance, I decline to interfere in the impugned
order.
The application is dismissed.
Fahad. ( Anjana Prakash, J. )