High Court Patna High Court - Orders

Ravi Shankar Pandey vs State Of Bihar &Amp; Anr on 9 December, 2010

Patna High Court – Orders
Ravi Shankar Pandey vs State Of Bihar &Amp; Anr on 9 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12422 of 2010
            RAVI SHANKAR PANDEY SON OF LATE RAJDEV PANDEY, RESIDENT
            OF VILLAGE MATHIYA, POLICE STATION CHAUTARWA, DISTRICT
            WEST CHAMPARAN                                  ..... PETITIONER
                                              Versus
            1. THE STATE OF BIHAR
            2. RAMJEE    UPADHYAY      R/O     VILLAGE     TARKULAWA,     P.S.
               CHAUTARWA, DISTRICT WEST CHAMPARAN .... OPP. PARTIES
                                            -----------

2. 9.12.2010 The petitioner has sought quashing of the order

dated 18.7.2008 passed by the Judicial Magistrate, Bagaha,

West Champaran in C.R.No.7(C) of 2008 T.R.No.2022 of

2008, by which he has taken cognizance u/ss.341, 323, 384,

364 and 511 I.P.C.

Considering that the petitioner has assailed the

order of cognizance on disputed questions of fact, which this

court can not appreciate at the stage of 482 Cr.P.C, the

application is dismissed.

Narendra/                                   ( Anjana Prakash, J. )