IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.23994 of 2008
PANKAJ KUMAR TIWARY son of Late Sitaram Tiwary, resident of village-
Persaunikhen, P.S.-Chakia, District- East Champaran ...Petitioner
Versus
THE STATE OF BIHAR ...OP
-----------
2/ 25.04.2011 Heard the parties.
The petitioner has sought quashing of the order dated
02.02.2008 passed in Trial No.3045 of 2008 by the Judicial
Magistrate, 1st class, Motihari, East Champaran, by which he has
taken cognizance under sections 279 and 304 Indian Penal Code
even though First Information Report was under sections 279,304-A
Indian Penal Code.
Since no prejudice would be caused even if charge is
framed under section 304 Indian Penal Code, I am not inclined to
interfere in the matter, more so because, even subsequently the
charge can be amended if the evidence adduced in the trial so
warrants.
The application is dismissed.
JA/- (Anjana Prakash,J.)