High Court Patna High Court - Orders

Krishna Ballabh Pandey vs The State Of Bihar & Anr on 21 June, 2011

Patna High Court – Orders
Krishna Ballabh Pandey vs The State Of Bihar & Anr on 21 June, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.28326 of 2008
KRISHNA BALLABH PANDEY, SON OF CHANDRA MOHAN PANDEY, RESIDENT OF
VILLAGE CHHOTA BRAHAM TOLI, BRAHAMPUR, P.S. BHAGWAN BAZAR, DISTRICT
SARAN AT CHAPRA. ----- PETITIONER
                                      Versus
   1. THE STATE OF BIHAR.
   2. SUB DIVISIONAL OFFICER, SADAR CHAPRA, SARAN.

For the petitioner :   Mr. Vikram Deo Singh, Advocate
                       Mr. Narendra Kumar, Advocate
                       Mr. Dharmendra Kumar Singh, Advocate
For the State :        Mr. Binod Kumar, A.P.P.
                                           -----------

2 21.6.2011 Learned counsel for the petitioner is permitted to make

correction in the first paragraph and prayer portion of the

application.

The petitioner has challenged the orders dated

23.3.2007 and 16.11.2006 passed by the Additional Sessions

Judge, Fast Track Court No. II, Saran and the order of the Sub-

divisional Judicial Magistrate, Chapra. The offence alleged is

under section 188 of the Indian Penal Code which amount to

disobedience of the order of a public servant. The punishment for

the said offence is simple imprisonment for a term which may

extend to one month or with fine which may extend to Rs. 200/- or

with both. In case the said disobedience which causes danger to

human life, health or safety, the punishment would extend to a

term of six months with find which may extend to a sum of Rs.

1,000/- or with both.

The only question raised on behalf of the counsel for

the petitioner is that the order taking cognizance on 6.11.2006 for

an offence which was committed on 4.9.2005 would be barred by

limitation as prescribed under Section 468 of the Code of Criminal
2

Procedure. Section 468 of the Code of Criminal Procedure

specifically states that where the punishment extends to the period

not exceeding one year, the time for taking cognizance is one year

from the date on which the occurrence has taken place. The facts

aforesaid would reveal that in fact cognizance has been taken after

a period of one year.

The Fast Track Court has rejected the revision

application of the petitioner on the ground that the Chief Judicial

Magistrate or any Court taking cognizance has the power to

condone the limitation for good reasons. Referring to the order of

the Sub-divisional Judicial Magistrate, learned counsel for the

petitioner points out that in fact the Sub-divisional Judicial

Magistrate, Chapra had not exercised the power for condoning the

delay and as such the observations made by the Fast Track Court

appear to be unwarranted. I agree with the submissions raised on

behalf of the petitioner.

In the result, the order dated 23.3.2007, passed in

Criminal Revision No. 316 of 2007/13 of 2007 and the order

taking cognizance dated 16.11.2006 passed by the Sub-divisional

Judicial Magistrate, Chapra in Trial No. 3622 of 2006 are quashed.

This application is allowed.

Sanjay                                         ( Sheema Ali Khan, J.)