Patna High Court – Orders
Om Prakash Yadav @ Om Prakash Akela vs State Of Bihar on 21 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.13667 of 2010
OM PRAKASH YADAV @ OM PRAKASH AKELA son of Bhagwan Yadav,
Resident of village-Raghopur Tiker, P.S. Madhusudanpur (Nath Nagar), District-
Bhagalpur ....Petitioner
Versus
THE STATE OF BIHAR ...OP
-----------
3/ 21.12.2010 No one appears.
The petitioner has sought quashing of the order dated
05.02.2010 passed by the Chief Judicial Magistrate, Bhagalpur, in
Nath Nagar (Madhusudanpur) P.S. case no.41 of 2008, by which
cognizance has been taken under sections 302, 120-B/34 Indian
Penal Code and section 27 of the Arms Act.
Since the petitioner has sought quashing on disputed
question of facts, I am not inclined to interfere in the matter.
The application is dismissed.
JA/- (Anjana Prakash, J.)