High Court Patna High Court - Orders

Tej Narayan Babeja vs State Of Bihar & Anr on 14 July, 2011

Patna High Court – Orders
Tej Narayan Babeja vs State Of Bihar & Anr on 14 July, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           Cr.Misc. No.35718 of 2008
                   Tej Narayan Babeja Son of Late Santraj Baveja, resident of Mohalla-Gudari
                      Road, Samastipur, P.S. Town,District- Samastipur.
                                                                  ... Petitioner.
                                                       Versus
               1. The State Of Bihar.
               2. Dipak Kumar Son of Saukhilal Chaudhary of Mohalla Police line Kanhauli,
                  P.S. Mittanpura, District- Muzaffapur.
                                                                        ... Opposite Parties
                  For the Petitoner : Mr. Arun Kumar, Advocate.
                  For the State : Mrs. Veena Kumari Jaiswal, A.P.P.
                                                     -----------

2. 14.07.2011. Heard learned counsel for the petitioner and learned

counsel appearing on behalf of the State.

The petitioner is aggrieved by the order of cognizance

dated 05.01.2008 taken in Complaint Case No. 2513 of 2007.

Learned counsel for the petitioner submits that the

petitioner being a dealer of the agency had a business

relationship with the complainant. It is submitted that he was not

involved in the relevant business or dealings of the complainant

and it has been wrongly alleged that the petitioner had taken

some money of the complainant.

All these aspect of the matter cannot be considered at

this stage, this Court finds no ground to interfere in the order

impugned.

This application is dismissed.

Md. Ibrarul                                              (Sheema Ali Khan ,J.)