IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38428 of 2008
Arun Sah, son of Late Lakhpati Raj Sah, resident of K-15B Saket, New Delhi - Petitioner.
Versus
State Of Bihar Thru. Cbi.
-----------
2 26.7.2011 HeardMr. Sanjay Kumar, counsel for the petitioner
and the State.
This application has been filed for quashing the order,
dated 5.2.2007 passed in Special Case No. 25/2005, arising out of
RC No.22(A)/2005 by the Special Judge, CBI, South Bihar, Patna
by which cognizance has been taken.
Subsequently it appears that the discharge petition
filed on behalf of the petitioner has been rejected. He has
challenged the order framing charges by filing Cr. Misc. No.
12980 of 2011 which is pending before another Hon’ble Bench.
In view of the aforesaid fact, this application has
become infructuous. It is dismissed as such.
haque ( Sheema Ali Khan, J.)