IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12788 of 2010
SANJAY SINGH @ SANJAY KUMAR S/O SHIVCHANDRA SINGH R/O VILLAGE- BIHAT,
P.S. BRAUNI, DISTRICT- BEGUSARAI
.................Petitioner
Versus
THE STATE OF BIHAR .................. Oppt. Party
-----------
2. 10.12.2010 Heard the parties.
The petitioner has sought quashing of the order
dated 11.4.2008 passed by S.D.J.M., Begusarai in Barauni
P.S. Case No. 404/04, G.R. No. 3049/04, by which he has
taken cognizance under Section 7 of the E.C. Act.
It has been submitted that even though the case
was instituted on 19.12.2004 for an occurrence which took
place on same day but cognizance was taken only on
11.4.2008, which was much beyond the period of
limitation.
Considering the same, this application is
allowed and the order dated 11.4.2008 passed by S.D.J.M.,
Begusarai in Barauni P.S. Case No. 404/04, G.R. No.
3049/04, is quashed.
Fahad. ( Anjana Prakash, J. )