IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37401 of 2008
Keshav Narayan Rai, S/o Late Bhulan Rai, Resident of Sadraha Singaila, P.S.
Motipur, District- Muzaffarpur.
... Petitioner
Versus
The State Of Bihar .......... Opposite Party
-----------
2. 15.07.2011. Learned counsel for the petitioner submits that no case
is made out under Sections 414 and 420 of the Indian Penal
Code. The petitioner is a P.D.S. dealer. Although, it is admitted
that his license has been suspended due to recovery of 1175
litres of kerosene oil for which there is no explanation.
In the circumstances, this Court finds that there is no
reason to quash the First Information Report and thus, this
application is dismissed.
Md. Ibrarul (Sheema Ali Khan ,J.)