IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6068 of 2011
RAVINDRA PASWAN, S/O SRI SATYANARAYAN PASWAN,
R/O LAHLADPUR CHOWKI, P.S.-RANITALAB (KANPA),
DISTT.-PATNA.
................Petitioner
Versus
THE STATE OF BIHAR
..........Opposite Party
-----------
02 21.06.2011 Heard learned counsel for the
petitioner and the State.
The petitioner prays for quashing the
order dated 20th February, 2010, passed in
Ranitalab P.S. Case No. 115 of 2009 taking
cognizance for the offences under Section 7 of
the Essential Commodities Act.
It is submitted on behalf of petitioner
that as a matter of fact during investigation
that no cogent material has been collected
against the petitioner warranting taking of the
cognizance. It is further submitted that on
perusal of the order passed in Criminal
Revision No. 52 of 2010, it would appear that
the seized article was released in favour of
the person from whose possession the articles
were released.
The learned counsel appearing on behalf
of the State on the other hand submits that
these matters which have been raised in this
2
application would invite consideration in the
court below.
Considering the rival submissions of
the parties, I am not inclined to allow the
prayer of the petitioner for quashing the order
dated 20th February, 2010. However, it will be
open for the petitioner to agitate all his
grievances available to him in law before the
court below at the appropriate stage.
The application stands disposed off.
(Shailesh Kumar Sinha,J.)
Safik