High Court Patna High Court - Orders

Keshav Narayan Rai vs State Of Bihar on 15 July, 2011

Patna High Court – Orders
Keshav Narayan Rai vs State Of Bihar on 15 July, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           Cr.Misc. No.37401 of 2008
                 Keshav Narayan Rai, S/o Late Bhulan Rai, Resident of Sadraha Singaila, P.S.
                 Motipur, District- Muzaffarpur.
                                                                     ... Petitioner
                                                        Versus
                                    The State Of Bihar .......... Opposite Party
                                                      -----------

2. 15.07.2011. Learned counsel for the petitioner submits that no case

is made out under Sections 414 and 420 of the Indian Penal

Code. The petitioner is a P.D.S. dealer. Although, it is admitted

that his license has been suspended due to recovery of 1175

litres of kerosene oil for which there is no explanation.

In the circumstances, this Court finds that there is no

reason to quash the First Information Report and thus, this

application is dismissed.

Md. Ibrarul                                               (Sheema Ali Khan ,J.)