IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35617 of 2008
Jay Krishna Yadav, Son of late Tarni Yadav, Resident of village Gobergarha Kanp, PS Sour
Bazar, District Saharsa ----- Petitioner
Versus
State Of Bihar ----- Opposite Party
-----------
2 14.7.2011 Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
The petitioner is aggrieved by the order dated
13.5.2008 taking cognizance for the offences under Sections 341,
323, 452 and 304 of the Indian Penal Code.
Learned counsel for the petitioner submits that while
supervising the case, the Officer concerned found that no offence
is made out under Section 452 of the Indian Penal Code, yet the
Judicial Magistrate, Saharsa has taken cognizance under Section
452 of the Indian Penal Code.
These issues may be raised at the appropriate stage of
the case. This Court finds no ground to interfere with the order of
cognizance on the basis of the submissions aforesaid.
This application is dismissed.
Sanjay ( Sheema Ali Khan, J.)