High Court Patna High Court - Orders

Hashina Khatoon vs The State Of Bihar & Anr on 27 June, 2011

Patna High Court – Orders
Hashina Khatoon vs The State Of Bihar & Anr on 27 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.30025 of 2008
Hashina Khatoon, Wife of Md. Ali Hasan, Resident of village Khor Madanpur, P.S. Bheja,
District Madhubani, At present Mukhiya of Gram Panchayat Raj Mahasingh Masauli, P.S. Bheja,
District Madhubani. ---- Petitioner
                                              Versus
   1. The State Of Bihar.
   2. The Block Development Officer, Madhepur, (Ram Babu Prasad), Son of Ramnomi Ram,
        Resident of Village Dignhalia, P.S. Raghunathpur, District Siwan. --- Opp. Parties

For the petitioner : Md. Shahnawaz Ali, Advocate
For the State : Mr. Ram Anurag Singh, A.P.P.
                                           -----------

3 27.6.2011 Heard learned counsel for the petitioner and the

counsel appearing on behalf of the State.

The petitioner has filed this application for quashing

the First Information Report registered as Madhepura (Bheja)

P.S. Case No. 97 of 2007 instituted under Sections 166, 167 and

420 of the Indian Penal Code.

This case concerns the appointment of Panchayat

Teachers. It is submitted on behalf of the petitioner that the

Mukhiya is not responsible for making appointments.

All these facts are matter of investigation. No

special grounds have been made out for this Court to go into the

merits of the case.

This application is dismissed.

Sanjay                                                             ( Sheema Ali Khan, J.)