IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18045 of 2009
ANAND SUMAN, SON OF LATE NIRAJ BAITHA, R/V CHATA CHOWK, DAMUCHAK
RAOD, P.S.- KAJI MOHAMMADPUR, DISTT.- MUZAFFARPUR. ----------- PETITIONER
Versus
STATE OF BIHAR
-----------
2 11.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner has challenged the order of
cognizance dated 21.02.2007 passed by learned Chief
Judicial Magistrate, Patna in connection with
Gardanibagh P.S. Case No. 257 of 2006, whereby, the
cognizance has been taken under Section 498A of the
Indian Penal Code and Section 3/4 of the Dowry
Prohibition Act.
Learned counsel for the petitioner, very
fairly, submits that the evidence is going on.
In that view of the matter, I am not inclined
to interfere. However, since the petitioner is the brother
of the husband, let petitioner raise all his contentions
during the trial.
With the above observation, this application
is disposed off.
(Dinesh Kumar Singh, J.)
Amrendra/-
2