IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12422 of 2010
RAVI SHANKAR PANDEY SON OF LATE RAJDEV PANDEY, RESIDENT
OF VILLAGE MATHIYA, POLICE STATION CHAUTARWA, DISTRICT
WEST CHAMPARAN ..... PETITIONER
Versus
1. THE STATE OF BIHAR
2. RAMJEE UPADHYAY R/O VILLAGE TARKULAWA, P.S.
CHAUTARWA, DISTRICT WEST CHAMPARAN .... OPP. PARTIES
-----------
2. 9.12.2010 The petitioner has sought quashing of the order
dated 18.7.2008 passed by the Judicial Magistrate, Bagaha,
West Champaran in C.R.No.7(C) of 2008 T.R.No.2022 of
2008, by which he has taken cognizance u/ss.341, 323, 384,
364 and 511 I.P.C.
Considering that the petitioner has assailed the
order of cognizance on disputed questions of fact, which this
court can not appreciate at the stage of 482 Cr.P.C, the
application is dismissed.
Narendra/ ( Anjana Prakash, J. )