High Court Patna High Court - Orders

Govind Gopal Mukhopadhyay vs State Of Bihar Thru. on 20 July, 2011

Patna High Court – Orders
Govind Gopal Mukhopadhyay vs State Of Bihar Thru. on 20 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.33976 of 2008
               Govind Gopal Mukhopadhyay @ G.G. Mukhopadhyay, son of late Gauri
               Shankar Mukhopadhyay, resident of 503 Parnsree, R.I.C. More, Kolkata-60.
                                                    Versus
                                  1. The State Of Bihar Through C.B.I.
                                                  -----------

3 20.07.2011 Heard learned counsel for the petitioner and learned

counsel appearing on behalf of the Central Bureau of

Investigation.

This application has been filed for quashing the order

of cognizance dated 27.07.2007 passed by Special Judicial

Magistrate, C.B.I. in Special Case No. 01 of 2007 arising out of

R.C. Case No. 28(A) of 2006.

Learned counsel for the petitioner submits that he has

been booked for giving bad assessment to supposedly fake

Company. According to the learned counsel for the petitioner, he

has used with the parameters framed under the regulation for

making the assessment.

All these aspect of the matter cannot be decided at the

stage of taking cognizance.

This application is dismissed with observation that the

petitioner would be at liberty to raise this issue at the proper

stage.

Md. Ibrarul                                           ( Sheema Ali Khan,J.)