Patna High Court – Orders
Gopal Upadhyay vs State Of Bihar on 9 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12508 of 2010
GOPAL UPADHYAY SON OF SRI RAVINDRA NATH UPADHYAY,
RESIDENT OF VILLAGE JAMUHARA, P.S. TILHAUTHU, DISTRICT
ROHTAS .... PETITIONER
Versus
STATE OF BIHAR
-----------
2. 9.12.2010 No one appears.
The petitioner has sought quashing of the order
dated 19.3.2010 passed by the Fast Track Court No.5,
Rohtas at Sasaram in Sessions Trial No.218 of 2008 on
disputed questions of fact, which this court can not
appreciate at the stage of 482 Cr.P.C.
The application is dismissed.
Narendra/ ( Anjana Prakash, J. )