IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28241 of 2010
RAJ KISHORE SINHA, SON OF LATE JAGAT NARAYAN, R/O
MOHALLA GOLA ROAD, RAJENDRA CHAK, DANAPUR, DISTT.
PATNA. AT PRESENT POSTED AS OFFICE CLERK, OFFICE OF
DISTRICT EDUCATION SUPERINTENDENT, NALANDA, DISTT.
NALANDA.
Versus
THE STATE OF BIHAR
-----------
2. 10.03.2011 Heard the parties.
The petitioner is aggrieved with the order dated
16.6.2010 passed in Special Case No. 34 of 2009 by the
Special Judge (Vigilance) Trap, Patna, in Special Case No. 34
of 2009 by which he has rejected an application under Section
239 Cr. P.C.
It has been submitted that the petitioner was not the
paying/disbursing authority, therefore, there was no question of
him demanding bribe. The next submission is that it was not
within the authority of the petitioner to issue a Cheque for the
eight teachers alleged to have been done and, therefore, the
entire prosecution case is false
Since these are matters which can only be properly
adjudicated at the stage of trial, I am not inclined to interfere in
the matter.
The application is dismissed.
( Anjana Prakash, J.)
S.Ali