Patna High Court – Orders
Manoj Kumar Chaudhary vs The State Of Bihar on 14 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36129 of 2008
Manoj Kumar Chaudhary, Son of Laxmi Narain Chaudhary, Resident of Village Manihari, PS
Manihari, District Katihar --- Petitioner
Versus
The State Of Bihar ---- Opposite Party
-----------
2 14.7.2011 This application has been filed for quashing the order
of cognizance dated 23.11.2007, passed by the Chief Judicial
Magistrate, Purnea in Bhawanipur PS Case No. 84 of 2007, taken
under Sections 147, 323, 341, 342, 427, 307 and 379 of the Indian
Penal Code.
Learned counsel for the petitioner submits that it is a
purely civil dispute arising out of the fact that there is a dispute
regarding the title of the land.
This aspect of the matter cannot be considered at the
stage of taking cognizance. This issue may be raise at the
appropriate stage of the case.
This application is dismissed.
Sanjay ( Sheema Ali Khan, J.)