Patna High Court – Orders
Jitendra Tiwary vs State Of Bihar on 10 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12977 of 2010
JITENDRA TIWARY S/O LATE NARENDRA TIWARY R/O VILLAGE MAHUA, P.S.
MAHUA, DISTRICT VAISHALI, AT PRESENT AN ASSISTANT IN HEALTH
DEPARTMENT, BOCHAHA BLOCK, P.S. & DISTRICT MUZAFFARPUR
.................Petitioner
Versus
THE STATE OF BIHAR ..................Oppt. Party
-----------
2. 10.12.2010 Heard the parties.
The petitioner has sought quashing of the order
dated 14.10.2009 passed by Judicial Magistrate Ist Class,
Samistipur in Trial No. 2594 of 2009, by which he has
refused to discharge the petitioner.
Considering that there was some material
warranting putting the petitioner on trial, I am not inclined
to interfere in the matter.
The application is dismissed.
Fahad. ( Anjana Prakash, J. )