IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14520 of 2009
SURENDRA PRASAD SON OF GUPTESHWAR PRASAD, RESIDENT
OF MOHALLA CHARMOTIA INNAR, P.S. DUMRAON, DISTRICT BUXAR
.......... PETITIONER
Versus
1. THE STATE OF BIHAR
2. THE UNION OF INDIA, THROUGH THE REGISTRAR OF
COMPANIES, BIHAR & JHARKHAND, HAVING ITS OFFICE AT
MAURYA COMPLEX, 4TH FLOOR, A BLOCK, DAK BUNGLOW
ROAD, PATNA
3. THE THEN MANAGING DIRECTOR OF BOARD OF DIRECTORS,
NAMELY SUNIL KUMAR MISHRA, FELIX FINANCE INDIA LIMITED,
DUMRAON, P.S. DUMRAON, DISTRICT BUXAR
..... OPPOSITE PARTIES
-----------
7. 20.6.2011 The petitioner seeks quashing of the order dated
22.2.2008 passed in Complaint case No.123(C) of 2008,
by which cognizance has been taken by the Presiding
Officer, Special Court of Economic Offences, Patna
u/s.220(3) of the Companies Act, 1956.
The petitioner asserts that he had sent his
resignation much before the present occurrence and,
therefore, he should not be prosecuted.
On the other hand, a counter affidavit has been
filed disputing this contention.
Thus, the fact on which the argument is based is
disputed and it cannot be put to strict proof in this forum.
Hence I am not inclined to interfere in the matter. The
application is dismissed.
Narendra/ ( Anjana Prakash, J. )