Patna High Court – Orders
Ramesh Bihani @ Ramesh Kumar … vs State Of Bihar &Amp; Anr on 26 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.2695 of 2010
RAMESH BIHANI @ RAMESH KUMAR BIHARI s/o Makhand Bihani, Resident
of Mohalla- Mirchaibari Chouk, Ward No.5, P.S. Sahayak, Katihar, District-
Katihar ....Petitioner
Versus
1. THE STATE OF BIHAR &
2. Ajay Kumar Sahu (Investigator) Motoar Industries Comp. Limited, s/o late Sri
Dilip Kr. Sahu, Resident of House No.33, Kalighat Road, Kolkata-25, P.S.
Bhawanipur, Kolkata (WB), at present M/s Motar Industries Company Limited,
A.B-69, Prafull Kanan, P.S. Baguihati, Kolkata-700101 (WB)
...Opposite Parties
-----------
2/ 26.08.2010 Heard the parties.
The petitioner seeks quashing of the order of cognizance
dated 30.10.2009 passed by the Chief Judicial Magistrate, Katihar, in
Katihar Town P.S. case no.187 of 2008, on disputed question of
facts which is not permissible in a proceeding under section 482 Cr.
P.C.
The application is dismissed.
JA/- (Anjana Prakash, J.)