High Court Patna High Court - Orders

Rekha Kumari vs The State Of Bihar & Ors on 26 July, 2011

Patna High Court – Orders
Rekha Kumari vs The State Of Bihar & Ors on 26 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.24609 of 2011
                                      Rekha Kumari
                                           Versus
                               The State Of Bihar & Ors
                                         -----------

2/ 26.7.2011 The restoration petition has been put up with the main

SLA No. 71 of 2010.

SLA is restored to its original number and file.

Heard learned counsel for the parties upon the application

seeking special leave of this Court to appeal against the judgment of

acquittal passed by the learned Sub Divisional Judicial Magistrate,

Hilsa in Complaint Case no. 703 C of 2004 / Tr. No. 1037 of 2010

by which, while convicting the accused Ashwini Chandra, the

learned trial court acquitted the four accused persons, who are

respondent nos. 2 to 5. I have gone through the judgment and found

that while considering the evidence on record, the learned trial court

applied his judicial mind properly and has marshaled the facts

correctly. One observation of the learned trial judge appears

erroneous but that could not go to the root of the matter as the

leaned trial court has not acquitted the respondents on that ground.

The SDJM has held that the occurrence appeared taking place both

at Bokaro and Preman Bigaha and there was no complaint filed for

the part of the occurrence at Bokaro.

Learned trial judge is probably missing the provision of

section 179 Cr.P.C. which relates to the cause and effect of an

offence, especially when the offence appears a continuing one. The
2

Supreme Court has now held that an offence under section 498A

IPC is a continuing offence and its cause might have taken place at

one place but the effect might have ensued at the other place in two

different jurisdictions and the complaint could be filed in either of

the two jurisdictions. As such, non filing of the complaint at Bokaro

appears of no consequence.

After having considered the judgment of acquittal, I do

not find any perversity in the same the application seeking special

leave to appeal is dismissed.

Anil/                                   ( Dharnidhar Jha, J.)