IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24900 of 2009
AWADH KISHORE PRASAD son of late Rameshwar Prasad, Resident of village-
Keshopur, P.S. Techara, District- Nalanda ....Petitioner
Versus
1. THE STATE OF BIHAR &
2. Upendra Kumar son of Ganauri Singh, resident of village- Chunakpur, P.S.
Ghosi, District- Jehanabad. ...Opposite Parties
-----------
2/ 05.10.2010 No one appears on behalf of the petitioner.
The petitioner has sought quashing of the order dated
8.5.2009 passed by the Judicial Magistrate, 1st class, Jehanabad, in
Trial No.2546 of 2009 arising out of Complaint Case No.992 of
2008, by which he has taken cognizance under sections 120-B, 420
and 468 Indian Penal Code.
From the petition filed herein it appears that the quashing
has been sought on disputed question of facts which this court is
unable to appreciate at the stage of 482 Cr. P. C.
Considering the same, the application is dismissed.
JA/- (Anjana Prakash, J.)