IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26211 of 2009
DINA YADAV @ DINA NATH YADAV SON OF BISHESHWAR YADAV,
RESIDENT OF VILLAGE GANI PAPARA, P.S. PATHEPUR, DISTRICT GAYA
....... PETITIONER
Versus
STATE OF BIHAR
-----------
2. 24.11.2010 The petitioner has sought quashing of the order
dated 23.1.2009 passed by the S.D.J.M., Sherghati in Tr.
No.3047 of 2009 arising out of Banachati (Mohanpur) P.S.
case No.125 of 2005, by which he has taken cognizance
u/s.307 and other allied Sections.
Considering that disputed questions of fact have
been raised for assailing the order cognizance, I am not
inclined to interfere in the matter.
The application is dismissed.
Narendra/ ( Anjana Prakash, J. )