IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15276 of 2010
SUNIL PANDEY @ SUNIL KUMAR PANDEY, SON OF UDIT
NARAYAN PANDEY, RESIDENT OF VILLAGE - PANDEY TOLA,
KATAUNA, P.S. BARHAT (MALAYPUR), DISTT. JAMUI
------- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. RAM MANDAL, SON OF LATE GUHAN MANDAL,
RESIDENT OF VILLAGE GRAM BAGICHA, KATAUNA, P.S.
BARHAT (MALAYPUR), DISTT. JAMUI
------- OPPOSITE PARTIES.
-----------
2. 21.12.2010 Heard the parties.
The petitioner seeks quashing of the order dated
14.10.2009 passed by Chief Judicial Magistrate, Jamui, in
Barhat (Malaypur) P.S. Case No. 66 of 2009 by which he has
taken cognizance in the matter.
Since the petitioner has sought quashing on disputed
questions of fact, I am not inclined to interfere in the matter.
The application is dismissed.
( Anjana Prakash, J.)
S.Ali