IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12012 of 2010
NAGESHWAR DAS, S/o Late Halkhori Das,
R/o Village-Bagahi, P.S.-Paraiya, District-Gaya.
Versus
THE STATE OF BIHAR
-----------
02. 09.12.2010 The petitioner has sought quashing of the order
dated 09.03.2009 passed by Chief Judicial Magistrate,
Gaya in Paraiya P.S. Case No. 96 of 2007 by which he has
taken cognizance under Sections 364 and 302 IPC and
other allied Sections.
Considering that the petitioner is named in the
First Information Report and there was enough material
for taking cognizance in the matter, I am not inclined to
interfere in the matter. The application is dismissed.
(Anjana Prakash, J.)
Vikash/-