Patna High Court – Orders
Nagendra Raut vs State Of Bihar &Amp; Anr on 30 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.8625 of 2009
NAGENDRA RAUT, son of Late Dev Narayan Raut, Resident of village/Mohalla-
Nariyal Bazar, Ward NO.16 (New), P.S. Madhubani Town, District- Madhubani
....Petitioner
Versus
1. THE STATE OF BIHAR &
2. Mithilesh Karak son of Lakshman Karak, resident of Mohalla- Maharajganj,
Ward No.12, P.S. and District- Madhubani.
...Opposite Parties
-----------
2/ 30.08.2010 No one appears for the petitioner.
The petitioner seeks quashing of the cognizance order
dated 8.10.2007 passed in T.R. No.2801 of 2007 by the Judicial
Magistrate, 1st class, Madhubani, on the ground that earlier he had
instituted a case against the complainant, but I find that there is no
relation between the case filed by the opposite party no.2 and the one
filed by the petitioner.
In view of such, the application is dismissed.
JA/- (Anjana Prakash, J.)