IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33347 of 2008
NITYANAND PATHAK S/O LATE KAMLA NANDAN PATHAK
---- PETITIONER
Versus
THE C.B.I. ACB PATNA, THROUGH THE S.P. C.B.I. ACB PATNA
--- OPP. PARTY
-----------
03 22.09.2010 Both sides present.
Petitioner has approached this Court seeking quashment of
order dated 10.07.2008 passed by learned Special Judge, Central
Bureau of Investigation, North Bihar, Patna in Special case no. 2 of
2007 whereby the application filed on behalf of the petitioner seeking
discharge has been considered and rejected.
Mr. Bipin Kumar Sinha representing Central Bureau of
Investigation states that during the pendency of this application
charge(s) have already been framed and trial has commenced in which
few witnesses have been examined.
Mr. Rajeeva Ray appearing on behalf of the petitioner does not
dispute the aforesaid statement.
In that view of the matter, this Court declines to interfere with
the order impugned. The application is dismissed.
Sym ( Kishore K. Mandal, J.)