Patna High Court – Orders
Angad Prasad vs The State Of Bihar on 16 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14711 of 2010
ANGAD PRASAD S/O LATE BRIJ RAM R/O VILLAGE- KIRHINDI, P.S.- SHEOSAGAR,
DISTRICT- ROHTAS
.................. Petitioner
Versus
THE STATE OF BIHAR
............. Opposite Party
-----------
2. 16.12.2010 Heard the parties.
The petitioner has sought quashing of the
order dated 4.3.2010 passed by learned Judicial
Magistrate, Rohtas at Sasaram in G.R. No. 2304/09,
T.R. No. 674/09.
Since the petitioner has sought quashing on
disputed questions of fact, I am not inclined to interfere
in the matter.
The application is dismissed.
Fahad. ( Anjana Prakash, J. )