IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10576 of 2010
CHANDESHWAR PASWAN S/O SRI JUGESHWAR PASWAN R/O VILLAGE-
KANTI, P.S. KANTI, DISTRICT- MUZAFFARPUR
Versus
1. THE STATE OF BIHAR
2. RAMASHISH PASWAN S/O LATE BILTU PASWAN R/O MOHALLA- DADAR
CHATTI, P.S.- AHIYAPUR, DISTRTICT- MUZAFFARPUR.
-----------
2. 07.12.2010 Heard the parties.
The petitioner has sought quashing of
the order dated 12.1.2010 passed in Complaint
Case No. 2412/07 in Ahiyapur P.S. Case No.
429/07, by which cognizance has been taken.
The plea of the petitioner is that the
petitioner is named in the First Information Report
as one of the persons who ordered the co-accused
to eliminate the deceased, so that the second
marriage of the husband of the deceased can be
performed which is not believable in the back
ground of the case. Since at this stage a meticulous
examination of the quality of the prosecution case
cannot be done. I am not inclined into the matter.
The application is dismissed.
Fahad. ( Anjana Prakash, J. )