High Court Patna High Court - Orders

Manish Kumar Tiwary vs State Of Bihar on 28 January, 2011

Patna High Court – Orders
Manish Kumar Tiwary vs State Of Bihar on 28 January, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.18245 of 2010
MANISH KUMAR TIWARY @ MANNU TIWARY S/O NAND KISHORE TIWARY, R/O
VILLAGE CHHOTAKINANI JORE, P.S. BRAHMPUR, DISTRICT- BUXAR.
                                                    .................. Petitioner
                                  Versus
THE STATE OF BIHAR
                                                  ............. Opposite Party
                                 -----------

2. 28.01.2011 Heard the parties.

The petitioner seeks quashing of the order

dated 16.12.2006, by which the Chief Judicial

Magistrate, Buxar has taken cognizance in

Brahampur P.S. Case No. 44/2006 under Sections

341, 323, 307/34 of the I.P.C. and 27 of the Arms

Act.

Seeing no illegality in the order of

cognizance, I decline to interfere in the impugned

order.

The application is dismissed.

Fahad. ( Anjana Prakash, J. )