IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.2988 of 2010
MUSAFIR SINGH, son of late Sidan Singh, resident of village- Bhadesni, P.S.
Hisua, District- Nawada ....Petitioner
Versus
THE STATE OF BIHAR THROUGH VIGILANCE ...OP
-----------
2/ 26.08.2010 No one appears for the petitioner.
The petitioner has sought quashing of the order dated
2.5.2007 by which the Special Judge, Vigilance (Trap), Bihar, Patna,
has taken cognizance in Special Case No.16 of 2007 arising out of
Vigilance P.S. case no.31 of 2007 under sections 7/13(2) Read with
13(1) (d) of the Prevention of Corruption Act, 1988, on disputed
question of facts which this court is inept to look into, in a
proceeding under section 482 Cr. P. C.
The application is dismissed.
JA/- (Anjana Prakash, J.)