IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.409 of 2009
SHATRUGHAN PRASAD PANDEY SON OF SRI UMAKANT PANDEY,
RESIDENT OF MOHALLA BAGMATI SITACHOWK, HAJIPUR, P.S.
HAJIPUR, DISTRICT- VAISHALI
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE, VAISHALI
-----------
5 20.01.2011 Heard learned counsels for the petitioner and
the State.
Learned counsel for the State submits that on
perusal of the report received from the Chief Judicial
Magistrate, Vaishali at Hajipur it would appear that
cognizance has been taken and the case has been
transferred for trial, and as such, the prayer of the
petitioner for quashing of the F.I.R. does not survive.
Considering the submissions, since after
investigation charge sheet submitted, cognizance taken
and the matter is pending for trial, and as such, the
prayer of the petitioner for quashing of the F.I.R. does not
survive.
The writ application accordingly stands
disposed of.
Manish/- ( Shailesh Kumar Sinha,J.)