IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5975 of 2009
MAHESH PASWAN, S/o Ram Aashray Paswan, R/o Village-Katari,
P.S.-Chandauti, District-Gaya.
Versus
1. THE STATE OF BIHAR.
2. Pintu Kumar, S/o Nanhak Prasad, R/o Village-Jhari, P.S.-Amas,
District-Gaya, Khalasi of Truck bearing Reg. No. BR-2G-1809.
-----------
02. 18.08.2010 The petitioner seeks quashing of the order of
cognizance on the ground that the court below has
differed with the final report even though during
investigation the alibi of the petitioner was tested and
found to be true.
In my view, the impugned order suffers from
no illegality since the question of alibi can be tested
only during trial. In view of such, this application is
dismissed.
(Anjana Prakash, J.)
Vikash/-