IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.7351 of 2010
NITYA NARAYAN CHAUBEY, son of Padmadh Chaubey, resident of village-
Aeroo, P.S.- Wazirganj, District- Gaya ....Petitioner
Versus
THE STATE OF BIHAR ...OP
-----------
2/ 30.11.2010 Heard the parties.
The petitioner has sought quashing of the order dated
16.11.2009 by which the Chief Judicial Magistrate, Gaya, has taken
cognizance under section 380 Indian Penal Code in Civil Lines P.S.
case no.40 of 2009.
It has been submitted that from the First Information
Report itself it appears that apart from suspicion there is no cogent
material against him.
I am unable to appreciate that cognizance cannot be taken
only on the basis of suspicion.
The application is dismissed.
JA/- (Anjana Prakash, J.)