High Court Patna High Court - Orders

Manoj Kumar Chaudhary vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Manoj Kumar Chaudhary vs The State Of Bihar on 14 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.36129 of 2008
    Manoj Kumar Chaudhary, Son of Laxmi Narain Chaudhary, Resident of Village Manihari, PS
                           Manihari, District Katihar --- Petitioner
                                           Versus
                            The State Of Bihar ---- Opposite Party
                                          -----------

2 14.7.2011 This application has been filed for quashing the order

of cognizance dated 23.11.2007, passed by the Chief Judicial

Magistrate, Purnea in Bhawanipur PS Case No. 84 of 2007, taken

under Sections 147, 323, 341, 342, 427, 307 and 379 of the Indian

Penal Code.

Learned counsel for the petitioner submits that it is a

purely civil dispute arising out of the fact that there is a dispute

regarding the title of the land.

This aspect of the matter cannot be considered at the

stage of taking cognizance. This issue may be raise at the

appropriate stage of the case.

This application is dismissed.

           Sanjay                                                  ( Sheema Ali Khan, J.)