IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14825 of 2010
DHARMDEO KUMAR MAHTO @ DHARMDEO MAHTO(MUKHIYA) S/O HAKIM
MAHTO, R/O VILLAGE- NAN TOLA SUTIHAR, P.S.- DERANI, DISTRICT- SARAN
.................. Petitioner
Versus
THE STATE OF BIHAR ............. Opposite Party
-----------
2. 16.12.2010 Heard the parties.
The petitioner seeks quashing of the
order dated 23.1.2010 by which the Judicial
Magistrate Ist Class, Chapra in Derani P.S. Case
No. 86 of 2007 has taken cognizance to the extent
of Section 376 and 511 I.P.C.
It has been submitted that the
present case is a counter blast to one filed on
behalf of the accused persons and from the fact of
the case no offence under Section 376, 511 I.P.C. is
made out.
Since at the stage of cognizance the
Sections are irrelevant, I am not inclined to
interfere in the matter at this stage. The application
is dismissed.
Fahad. ( Anjana Prakash, J. )