IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30025 of 2008
Hashina Khatoon, Wife of Md. Ali Hasan, Resident of village Khor Madanpur, P.S. Bheja,
District Madhubani, At present Mukhiya of Gram Panchayat Raj Mahasingh Masauli, P.S. Bheja,
District Madhubani. ---- Petitioner
Versus
1. The State Of Bihar.
2. The Block Development Officer, Madhepur, (Ram Babu Prasad), Son of Ramnomi Ram,
Resident of Village Dignhalia, P.S. Raghunathpur, District Siwan. --- Opp. Parties
For the petitioner : Md. Shahnawaz Ali, Advocate
For the State : Mr. Ram Anurag Singh, A.P.P.
-----------
3 27.6.2011 Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
The petitioner has filed this application for quashing
the First Information Report registered as Madhepura (Bheja)
P.S. Case No. 97 of 2007 instituted under Sections 166, 167 and
420 of the Indian Penal Code.
This case concerns the appointment of Panchayat
Teachers. It is submitted on behalf of the petitioner that the
Mukhiya is not responsible for making appointments.
All these facts are matter of investigation. No
special grounds have been made out for this Court to go into the
merits of the case.
This application is dismissed.
Sanjay ( Sheema Ali Khan, J.)