High Court Patna High Court - Orders

Md. Jainul vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Md. Jainul vs State Of Bihar on 28 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. REV. No.394 of 2009
                   MD. JAINUL
                             Versus
                   STATE OF BIHAR
                      For the petitioner :Mr.Saban Asghar
                      For the State      :Mr. J. Upadhyay,APP
                                       -----------

02. 28.10.2010 Heard counsel for the petitioner.

While assailing the order dated 06.02.2009, passed

by learned CJM, Madhubani in G.R.No.1962/03, whereby

cognizance under sections 302 and 498A IPC has been taken

finding prima facie case against the petitioner, it is submitted

that there is no legal material against him. It is contended that

the victim died a natural death.

It appears that petitioner has not enclosed even the

copy of the FIR. He refers to certain statement of the

informant/complainant made under section 164 Cr. P.C. which

has also not been enclosed.

Considering the confines of the jurisdiction

exercised by learned CJM and also the contents of the order

impugned, this Court is not inclined to interfere therewith. The

application is accordingly dismissed.

( Kishore K. Mandal )
hr