High Court Patna High Court - Orders

Sukhdeb Mahton vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Sukhdeb Mahton vs State Of Bihar on 9 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.46914 of 2007
                                   SUKHDEB MAHTON
                                            Versus
                                     STATE OF BIHAR
                                          -----------

4. 09.07.2008 Heard learned counsel for the petitioner and the State.

The petitioner prays for quashing of the order of cognizance

under Section 364 A of the Penal Code.

Reliance is placed on the order passed in Cr. Misc. No.

19471 of 2003 quashing the order taking cognizance against co-

accused by order dated 10.5.2004.

First information report was registered against unknown.

The police after investigation submitted final report on 21.8.2000 that

the case was true but that there was no clue. In April, 1997, statement

under Section 164 Cr.P.C. was recorded of the victim naming the

petitioner. On 8.2.2002 cognizance has been taken on basis of the

materials on record differing with the Police report. The Magistrate

arrived at the conclusion on discussion of the materials in the case

diary and has even expressed his doubts about the manner of

investigation done. The order dated 10.5.2004 in Cr. Misc. No. 19471

of 2003 is based only on the ground of the statement made under

Section 164 Cr.P.C. of the victim; that the Magistrate has taken

cognizance after consideration of the materials in the case diary and

even the statement under Section 164 Cr.P.C. which was prior to the

order of cognizance, appears to have been overlooked. Obviously it

suffers from an error of record. Additionally, in that case the petitioner

came with promptitude in 2003 when the order was passed in May,
-2-

2004. Presently, the petitioner came to the Court more than three years

later in 2007. Nothing has been placed on record of the developments

thereafter in the trial which obviously has commenced.

In all of the aforesaid reasons, this Court is not persuaded to

grant relief to the petitioner on the simple premise of the order in Cr.

Misc. No. 19471 of 2003.

The application is, accordingly, dismissed.

AKS/                                     (Navin Sinha, J.)