High Court Patna High Court

Sharwan Kumar vs State Of Bihar on 18 March, 2011

Patna High Court
Sharwan Kumar vs State Of Bihar on 18 March, 2011
Author: Smt. Sheema Khan
        CRIMINAL MISCELLENEOUS NO. 27271 OF 2006
                                     *****
               ( In the matter of application under Section
                 482 of the Code of Criminal Procedure )
                                    ******

  SHARWAN KUMAR, SON OF LATE NATHUN PRASAD, RESIDENT OF
  VILLAGE ARFABAD, POLICE STATION ALAMGANJ, DISTRICT PATNA
  .......................................................................................PETITIONER
                               VERSUS
  1. THE STATE OF BIHAR ...................................OPPOSITE PARTY
                          ********************


                              PRESENT

        THE HON'BLE JUSTICE SMT. SHEEMA ALI KHAN


                                 ORDER

Sheema Ali Khan, J. I am not inclined to interfere with the order

impugned. The questions raised by the petitioner can be

raised at an appropriate stage of the case.

2. This application is accordingly dismissed.

( Sheema Ali Khan, J. )

PATNA HIGH COURT
DATED, THE 18th MARCH, 2011
N.A.F.R./ANAND