IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33878 of 2008
Mukesh Kumar Gupta, son of Late Nishikant Gupta, village Line Para, PS Kishanganj, Dist.
Kishanganj - Petitioner.
Versus
State Of Bihar
2 12.7.2011
Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
The petitioner has challenged the order taking
cognizance, dated 5.11.2007 passed by the C.J.M., Kishanganj in
Kochadhaman PS Case No. 43/2006 as well as the entire
proceeding on the ground that the present case has been filed due
to an election dispute in which the petitioner was injured.
The petitioner has filed a case against the informant of
the present case and as such it is submitted that the entire
proceeding is motivated and malicious.
These aspects of the matter may be raised at the
appropriate stage of the case. This application is disposed of with
the aforesaid observation.
haque ( Sheema Ali Khan, J.)