High Court Patna High Court - Orders

Anil Sharma vs State Of Bihar on 9 December, 2010

Patna High Court – Orders
Anil Sharma vs State Of Bihar on 9 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.12146 of 2010
                   ANIL SHARMA, S/o Sri Tapeshwar Singh,
            R/o Village-Ibrahimpur, P.S.-Naubatpur, District-Patna.
                                    Versus
                             THE STATE OF BIHAR
                                   -----------

02. 09.12.2010 No one appears.

The petitioner has sought quashing of the order

dated 08.02.2010 passed by ACJM, Danapur by which he

has taken cognizance under Sections 364, 302 and

201/34 IPC in Naubatpur P.S. Case No. 51 of 2007.

Considering that the petitioner has assailed the

order of cognizance on disputed questions of fact, I am not

inclined to interfere in the matter. The application is

dismissed.

(Anjana Prakash, J.)
Vikash/-