High Court Patna High Court - Orders

Nitesh Kumar & Anr vs State Of Bihar & Anr on 19 July, 2011

Patna High Court – Orders
Nitesh Kumar & Anr vs State Of Bihar & Anr on 19 July, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.37740 of 2008
                1. Nitesh Kumar son of Sunil Kumar, resident of village Amar Chatauni,
                    Police Station Motihari, Mufassil, District- East Champaran.
                2. Krishna Sahani, son of Ramjee Sahani, resident of village Bhataha, Police
                    Station Mufassil, Motihari, District- East Champaran.
                                                        Versus
                1. The State Of Bihar.
                2. Amar Kr. Dwivedi Inspector, customs Div, Motihari.
                   -----------

02 19.07.2011 This application has been filed for quashing the order

of cognizance dated 17.01.2008 on the ground that the police has

submitted final form in this case and the Court has differed with

the findings of the Officer-in-Charge and took cognizance in this

matter.

On perusal of the order impugned, it appears that the

Court has considered the evidence that has come in the case

diary and come to the conclusion that prima facie case is made

out against the petitioner.

In the result, I am not inclined to interfere with the

order impugned.

This application is dismissed.

Md. Ibrarul                                                ( Sheema Ali Khan,J.)