High Court Patna High Court - Orders

Avinash Kumar vs State Of Bihar on 4 August, 2011

Patna High Court – Orders
Avinash Kumar vs State Of Bihar on 4 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.45099 of 2008
    Avinash Kumar, son of Shree Nag Narain Singh, resident of Narain Oil Mills, Maharajganj, PS
                              Maharajganj, Dist. Siwan - Petitioner.
                                             Versus
                                         State Of Bihar
                                            -----------

2 4.8.2011 Heard learned counsel for the petitioner and the

counsel appearing on behalf of the State.

This application has been filed for quashing the order,

dated 30.6.2008 passed in Darbhanga Town PS Case No. 82/2007

passed by the Chief Judicial Magistrate, Darbhanga by which

cognizance has been taken for the offences under sections 419 and

420 of the Penal Code.

The allegation is that the petitioner sat in the

examination by replacing the photograph of the main candidate in

the admit card. The court has found the case to be prima facie true.

In the circumstances no grounds are made out to

interfere with the order impugned. This application is dismissed.

            haque                                                   ( Sheema Ali Khan, J.)