High Court Patna High Court - Orders

Musafir Singh vs The State Of Bihar Thru. Vig. on 26 August, 2010

Patna High Court – Orders
Musafir Singh vs The State Of Bihar Thru. Vig. on 26 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.2988 of 2010
            MUSAFIR SINGH, son of late Sidan Singh, resident of village- Bhadesni, P.S.
            Hisua, District- Nawada                                       ....Petitioner

                                         Versus

            THE STATE OF BIHAR THROUGH VIGILANCE                                ...OP
                                 -----------

2/ 26.08.2010 No one appears for the petitioner.

The petitioner has sought quashing of the order dated

2.5.2007 by which the Special Judge, Vigilance (Trap), Bihar, Patna,

has taken cognizance in Special Case No.16 of 2007 arising out of

Vigilance P.S. case no.31 of 2007 under sections 7/13(2) Read with

13(1) (d) of the Prevention of Corruption Act, 1988, on disputed

question of facts which this court is inept to look into, in a

proceeding under section 482 Cr. P. C.

The application is dismissed.

     JA/-                                                      (Anjana Prakash, J.)