IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41755 of 2007
UMESH KUMAR SINGH S/O- LATE SHIO @ SHIVAN BHAGAT @ SHIVA
NANDAN BHAGAT, RESIDENT OF VILLAGE- CHAIPATH (A DEALER
UNDER PUBLIC DISTRIBUTION SYSTEM OF MATHNA MILIK
PANCHAYAT) P.S.- GORAUL, DIST. VAISHALI AT HAJIPUR.
Versus
THE STATE OF BIHAR
-----------
6 17.08.2010 Heard counsel for the parties.
Petitioner has challenged the institution of F.I.R..
Learned counsel for the petitioner fairly states before the Court
that the investigation taken pursuant to institution of F.I.R. has
already culminated into filing of charge-sheet leading to order
taking cognizance. Learned counsel again fairly states before this
Court that he has already filed an application challenging the
order taking cognizance and in that view of the matter, the
application has become infructuous.
Accordingly, the application is dismissed as having
become infructuous.
( Kishore K. Mandal, J. )
pkj