High Court Patna High Court - Orders

Arun Kumar Singh vs State Of Bihar on 24 June, 2011

Patna High Court – Orders
Arun Kumar Singh vs State Of Bihar on 24 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.30652 of 2008
Arun Kumar Singh, son of Ramadhar Singh, village Gamhari, PS Baikunthpur, District Gopalganj
                                      - Petitioner.
                                         Versus
                                     State Of Bihar
                                        -----------

2 24.6.2011 Heard learned counsel for the parties.

This application has been filed for quashing of the

F.I.R. as well as the entire proceeding of Baikunthpur PS Case No.

130/2006 for the offences under section 498A of the Penal Code

and ¾ of the Dowry Prohibition Act.

According to the F.I.R. a prima facie case is made out

against the petitioner. In view of the aforesaid circumstances I am

not inclined to interfere in this case. This application is dismissed.

         haque                                                    ( Sheema Ali Khan, J.)