IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.11 of 2010
DIWAKAR SINGH son of Sri Dasrath Mahto, Resident of village-Gajenbigh,
Police Station- Parwalpur, District- Nalanda ...Petitioner
Versus
1. THE STATE OF BIHAR &
2. Dwarika Prasad, son of Sri Prasadi Mahto, Resident of village- Sinawan, P.S.
Parwalpur, District- Nalanda ...Opposite Parties.
-----------
3/ 12.08.2010 The petitioner is aggrieved by the order of cognizance
dated 19.4.2007 passed by the Chief Judicial Magistrate,, Hilsa,
Nalanda, in Ekangarsarai (Parwalpur) P.S. Case No.135 of 2005, by
which he has taken cognizance under section 324, 307/34 Indian Penal
Code and section 27 of the Arms Act.
From the impugned order it appears that there was
material against the petitioner during investigation and, therefore,
cognizance was taken in regard to the petitioner as well.
Considering that there is no infirmity in the order, I am
not inclined to interfere with the matter.
The application is dismissed.
JA/- (Anjana Prakash, J.)