High Court Patna High Court - Orders

Nazo Khatoon vs State Of Bihar on 21 April, 2011

Patna High Court – Orders
Nazo Khatoon vs State Of Bihar on 21 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.18452 of 2008
                               NAZO KHATOON
                                  Versus
                              STATE OF BIHAR
                               -----------

2 21.04.2011 Heard learned counsels for the petitioner, the

State and the informant.

The prayer of the petitioner is for quashing the

order dated 12.12.2006 taking cognizance of the offence

under sections 341, 342, 323, 326, 327 of the Indian Penal

Code in Barun P.S. Case No. 5 of 2006. The said order was

assailed in this Court by filing the present application on

8th May, 2008.

Learned counsel for the petitioner submits that

there is no material on record to take cognizance of the

aforesaid offences.

Having considered the submissions of the parties

as also on perusal of the impugned order, it appears that

the order taking cognizance has been passed after taking

into consideration the materials available on record

including the statement of witnesses mentioned therein.

In this view of the matter, I do not find any error

in the order. The application accordingly stands dismissed.

    Manish/-                                ( Shailesh Kumar Sinha,J.)