IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.8673 of 2009
ASHLAM KHAN son of Late Mobin Khan, Proprietor of Lucky Press, Bhabhua
Ward No.4 Old and New Ward No.10, P.S. Bhabhua, District- Kaimur at Bhabua
....Petitioner
Versus
1. THE STATE OF BIHAR &
2. Bishwa Mistra Kumar son of Balmukund Jha, Resident of Ward No.11, P.S.
Bhabhua, District- Kaimur at Bhabhua ...Opposite Parties
-----------
2/ 31.08.2010 Heard the parties.
The petitioner has sought quashing of the 22.1.2009
passed in Cr. Revision No.32 of 2008 by the Additional Sessions
Judge-cum- Fast Track Court No. IV, Bhabhua, whereby he has
dismissed the application preferred against the order dated 25.9.2007
passed by the Judicial Magistrate, 1st Class, Bhabua, in Bhabhua P.S.
case no.350 of 2001, on the ground that the cognizance is beyond the
time and offence under section 468 Indian Penal Code is not made
out.
However, I am not inclined to interfere with the orders of
the court below since the order is well reasoned and at this stage the
court cannot hold mini trial to assess value of the evidence appearing
against the petitioner.
The application is dismissed.
JA/- (Anjana Prakash, J.)