IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19639 of 2009
Gurucharan Chauhan, Son of Badri Chouhan, resident of village Barki
Marhal, P.S. Pakribarawan, Distt. Nawadah.
------- Petitioner.
Versus
The State Of Bihar
-----------
2. 27.06.2011 No one appears on behalf of the petitioner.
The petitioner has sought quashing of the order
dated 19.5.2009 passed by the Judicial Magistrate, 2 nd Class,
Nawada, in connection with Pakribarwan P.S. Case No. 92 of
2008, G.R. No. 1592 of 2008/702 of 2009 by which it has
rejected the discharge petition as also the orde3r dated
14.1.2009 passed by the Chief Judicial Magistrate, Nawada.
Since the petitioner has sought quashing on
disputed questions of fact which cannot be appreciated at the
stage of 482 Cr. P.C., I am not inclined to interfere in the
matter.
The application is dismissed.
( Anjana Prakash, J.)
S.Ali