Patna High Court – Orders
Hariom Tiwari vs State Of Bihar on 21 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10900 of 2009
HARIOM TIWARI S/O SRI PREMNATH TIWARI, RESIDENT OF
VILLAGE MURLI BHARAHWA, P.S. GAUNAHA, DISTT. WEST
CHAMPARAN ..... PETITIONER.
Versus
STATE OF BIHAR .......... OPPOSITE PARTY.
-----------
2. 21.09.2010 The petitioner has sought quashing of the order
of cognizance taken u/ss.18, 20, 21, 22, 23 of the N.D.P.S.
Act in Lauyiya P.S.case No.152 of 2006 (Tr.No.28 of 2008) on
purely disputed questions of fact, which can not be considered
at the stage of 482 Cr.P.C.
The application is dismissed.
( Anjana Prakash, J. )
Narendra/Ashwini