IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33976 of 2008
Govind Gopal Mukhopadhyay @ G.G. Mukhopadhyay, son of late Gauri
Shankar Mukhopadhyay, resident of 503 Parnsree, R.I.C. More, Kolkata-60.
Versus
1. The State Of Bihar Through C.B.I.
-----------
3 20.07.2011 Heard learned counsel for the petitioner and learned
counsel appearing on behalf of the Central Bureau of
Investigation.
This application has been filed for quashing the order
of cognizance dated 27.07.2007 passed by Special Judicial
Magistrate, C.B.I. in Special Case No. 01 of 2007 arising out of
R.C. Case No. 28(A) of 2006.
Learned counsel for the petitioner submits that he has
been booked for giving bad assessment to supposedly fake
Company. According to the learned counsel for the petitioner, he
has used with the parameters framed under the regulation for
making the assessment.
All these aspect of the matter cannot be decided at the
stage of taking cognizance.
This application is dismissed with observation that the
petitioner would be at liberty to raise this issue at the proper
stage.
Md. Ibrarul ( Sheema Ali Khan,J.)