High Court Patna High Court - Orders

Chandan Mauleshwar vs State Of Bihar on 13 December, 2010

Patna High Court – Orders
Chandan Mauleshwar vs State Of Bihar on 13 December, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.13446 of 2010
CHANDAN MAULESHWAR S/O LATE RAM NARESH PATHAK R/O VILLAGE
BAJITPUR, P.S. BIKRAM, DISTRICT- PATNA
                                                .................. Petitioner
                                    Versus
THE STATE OF BIHAR
                                               ............. Opposite Party
                                   -----------

2. 13.12.2010 Heard the parties.

The petitioner has sought quashing of the order

dated 23.7.2008 passed by S.D.J.M., Sheohar, by which he has

taken cognizance under Section 419,420, 120(B), 467 and 468

of the I.P.C. in connection with Sheohar P.S. Case no. 61/03.

It has been submitted that the petitioner did not

commit any illegality but had merely committed irregularity and

in the facts of the case no criminal offence is made out since

there was no mens rea. He further submits that petitioner was

awarded minor punishment for such irregularity in a

departmental inquiry and, therefore, he has been sufficiently

dealt with.

It has also transpired that the account holders

have already been compensated the loss caused by the

petitioner. However, at this stage, I am not in a position to

appreciate such finer aspects of the case.

In view of such, this application is disposed of

with a direction to the Trial Court to expedite the hearing and

conclude the trial within a period of 6 months.

          Fahad.                               ( Anjana Prakash, J. )