Patna High Court – Orders
Pranesh Kumar Arya vs State Of Bihar on 7 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6423 of 2010
PRANESH KUMAR ARYA, son of Hirday Narayan
Versus
STATE OF BIHAR
-----------
2/ 07.10.2010 Considering that the petitioner has sought for
quashing of the order dated 01.04.2009 passed by
Judicial Magistrate, 1st Class, Bihar Sharif, nalanda in
connection with Bihar P.S. Case No. 326 of 2006 on
purely disputed questions of fact, I am not inclined to
interfere in the matter.
The application is dismissed.
Ashwini/- ( Anjana Prakash, J.)