Patna High Court – Orders
Ramji Singh vs State Of Bihar on 22 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39385 of 2008
Ramji Singh, Son of Jai Ram Singh, Resident of Village Chiriya Bazar, PS Sonepur, District
Saran, Chapra --- Petitioner
Versus
State Of Bihar --- Opposite Party
-----------
2 22.7.2011 This application has been filed for quashing the order of
cognizance 15.1.2003 and the order passed by the Revisional Court
dated 9.6.2008 upholding the order of the Chief Judicial Magistrate,
Chapra. The allegation is that illegal liquor was apprehended by the
police party. Prima facie a case is made out under Section 47-A of the
Excise Act and as such, this Court finds no illegality in the orders
impuged.
This application is dismissed.
Sanjay (Sheema Ali Khan, J.)