IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3151 of 2000
RAJENDRA MISHRA & ORS
Versus
STATE OF BIHAR & ORS
-----------
3. 1.7.2010. Heard.
The prayer is for quashing the FIR.
Learned counsel appearing for the petitioners
has read out the contents of the same and
besides, there is an allegation of setting fire
to a dwelling house. The law is well settled
that if facts constitute cognizable offence, the
statutory power of the police to investigate
such offences must not be curtailed by exercise
of power under Section 482 of the Cr.P.C. The
petition, as such, appears of no merit.
However, it was contended that the
parties have compromised long back and the
proceedings is pending since ten years in
expectation that the same may be winded up and
in that light it is directed that the lower
court shall consider the compromise and proceed
to hear the proceedings in that light and
conclude the proceedings as soon as possible.
( Dharnidhar Jha, J. )
B.Kr.