High Court Patna High Court - Orders

Ravindra Paswan vs The State Of Bihar on 21 June, 2011

Patna High Court – Orders
Ravindra Paswan vs The State Of Bihar on 21 June, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.6068 of 2011
                   RAVINDRA PASWAN, S/O SRI SATYANARAYAN PASWAN,
                   R/O LAHLADPUR CHOWKI, P.S.-RANITALAB (KANPA),
                   DISTT.-PATNA.
                                                  ................Petitioner
                                        Versus
                   THE STATE OF BIHAR
                                                ..........Opposite Party
                           -----------

02 21.06.2011 Heard learned counsel for the

petitioner and the State.

The petitioner prays for quashing the

order dated 20th February, 2010, passed in

Ranitalab P.S. Case No. 115 of 2009 taking

cognizance for the offences under Section 7 of

the Essential Commodities Act.

It is submitted on behalf of petitioner

that as a matter of fact during investigation

that no cogent material has been collected

against the petitioner warranting taking of the

cognizance. It is further submitted that on

perusal of the order passed in Criminal

Revision No. 52 of 2010, it would appear that

the seized article was released in favour of

the person from whose possession the articles

were released.

The learned counsel appearing on behalf

of the State on the other hand submits that

these matters which have been raised in this
2

application would invite consideration in the

court below.

Considering the rival submissions of

the parties, I am not inclined to allow the

prayer of the petitioner for quashing the order

dated 20th February, 2010. However, it will be

open for the petitioner to agitate all his

grievances available to him in law before the

court below at the appropriate stage.

The application stands disposed off.

(Shailesh Kumar Sinha,J.)
Safik