IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36314 of 2008
Chandrakant Singh @ Chandrakant Prasad Sinha, son of Late Judagi
Saran Singh, village Garahi, Jandaha, Dist. Vaishali - Petitioner.
Versus
State Of Bihar
3 21.9.2011
Heard learned counsel for the petitioner and the
State.
This quashing application is being taken up for final
disposal on being restored today.
This application has been filed for quashing the
order, dated 17.9.2007 passed by the Chief Judicial Magistrate,
Vaishali at Hajipur in Mahnar PS Case No. 14/2007 by which
cognizance for the offence under section 395 of the Penal Code
has been taken against the petitioner.
Learned counsel for the petitioner submits that three
staff of the Power Station were tied up by the miscreants and
hereafter the miscreants committed theft of the copper wire. One
of the miscreants was caught who disclosed that the petitioner
was one of the person who committed the offence. It is
submitted that the petitioner is also an employee of the Power
Station. He was on leave and his name has been dragged in this
case for extraneous consideration.
These aspects of the matter cannot be considered at
this stage. This application is dismissed.
haque ( Sheema Ali Khan, J .)