IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.21559 of 2010
Balram Kumar Singh @ Bal Ram Singh Son of Late Amar
Singh, resident of mohalla- 193, East Ashok Nagar, Road
No. 14-B, P.S. Kankarbagh, Patna-20
Versus
The State Of Bihar
----------------------------------
03/ 03.08.2011 Heard learned counsel for the parties.
This petition has been filed praying, inter
alia, to quash Secretariat P.S. Case No. 22/2010 dated
5.4.2010 registered for the offence under Sections
420/468/469 of the Indian Penal Code, which has
been lodged against the petitioner as he falsely
proclaimed himself to be the Manager of M/s U.B.
Electronics Instrument Ltd. which fact was noticed
by this Court under order dated 1.4.2009 passed in
Cr. Misc. No. 40242 of 2006 and in the light of the
said order, present Secretariat P.S. Case No. 22/2010
dated 5.4.2010 has been registered against the
petitioner.
Offence alleged in the First Information
Report having been made out, I do not think it is a fit
case in which High Court should exercise its
2
jurisdiction under Section 482 of the Cr.P.C. This
petition is dismissed.
Arjun/ ( V. N. Sinha, J.)