High Court Patna High Court - Orders

Maheshwari Rai vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Maheshwari Rai vs The State Of Bihar on 21 July, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          Cr.Misc. No.32707 of 2009
                 Maheshwari Rai son of Late Dashrath Rai, Resident of Village Kaithma,
                 P.S. Muffasil, Distt. Begusarai                       ..... Petitioner
                                                       Versus
                                               The State Of Bihar
                                                     -----------

1. 21.7.2011 The High Court records of this petition was eaten away

by the white ants and it was reconstructed when a notice with

regard to the same was given to the Counsels, who provided the

Court with the copy of the petitions for consideration.

The petitioner has sought quashing of the First

Information Report of Muffasil P.S. case No.268 of 2008 dated

22.10.2008.

Since the case is still at the stage of investigation, I am

not inclined to interfere in the matter. The application is

dismissed.

The Investigating Officer through the S.P., Begusarai is

directed to file a closure report within three weeks from the date

of receipt of this order, if it has not done so already.

     Narendra/                            ( Anjana Prakash, J. )