IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8234 of 2008
SANJEET KUMAR @ CHHOTE S/O- HARENDRA PRASAD SINGH, R/O-
NIRIYA TULSIPUR, P.S.- KARAI PASSURAI, DISTRICT- NALANDA, AT
PRESENT D-134 P.C.- COLONY, KANKARBAGH, PATNA.
Versus
THE STATE OF BIHAR
For the petitioner : Mr. Ram Padarath Singh, Advocate
For the State : Mr. Jharkhandi Upadhyay, APP
-----------
3 01.10.2010 Petitioner, while assailing the order impugned dated
2.8.2005 taking cognizance, fairly states that during the
pendency of this application, charges have been framed and the
trial has commenced. This Court finds that the application was
earlier dismissed for non-prosecution but subsequently restored.
There is no interim order in favour of the petitioner.
Having regard to the submissions made by learned
counsel for the petitioner, this Court declines to interfere the
order impugned. It will be open to the petitioner to take and
demonstrate his defence that the prosecution has been launched
without there being any valid sanction. .
The application is accordingly disposed of.
( Kishore K. Mandal, J. )
pkj