IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1497 of 2011
BABY DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
2/ 19.1.2011 This petition is simply not maintainable before the High
Court under section 482 of the Code of Criminal Procedure because
there could be specific provision for seeking further enquiry into any
matter as may be located under section 398 of the Code of Criminal
Procedure.
I was inclined to dismiss this petition in its entirety but,
considering ultimately that the petitioner shall be paying for it, I
could give a liberty to the petitioner to convert the petition into a
Criminal Revision under the appropriate provision of law.
Anil/ ( Dharnidhar Jha, J.)