IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12126 of 2010
DHARMENDRA KUMAR, S/o Late Chamari Mistri,
R/o Mohalla Kirani Ghat, P.S.-Kotwali, District-Gaya.
Versus
THE STATE OF BIHAR
-----------
02. 09.12.2010 No one appears.
The petitioner has sought quashing of the order
dated 06.02.2010 passed by the Chief Judicial Magistrate,
Gaya in Rampur P.S. Case No. 93 of 2009 by which he has
taken cognizance under Sections 307/376 IPC and other
allied Sections.
From the petition filed herein, I find that the case
has now been committed to the Court of Sessions and,
therefore, I see no reason to interfere the order of
cognizance at this stage. The application is dismissed.
(Anjana Prakash, J.)
Vikash/-