High Court Patna High Court - Orders

Chandi Lal @ Ranjan Kumar vs State Of Bihar on 19 October, 2011

Patna High Court – Orders
Chandi Lal @ Ranjan Kumar vs State Of Bihar on 19 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.13667 of 2003
                         Durga @ Rahul @ Durgesh Sharma
                                         Versus
                                    State Of Bihar
                            ----------------------------------

with
Criminal Miscellaneous No.13722 of 2003
Chandi Lal @ Ranjan Kumar
Versus
State Of Bihar

———————————-

55/ 19.10.2011 Heard learned counsel for the State of Bihar.

2. Mr. Vinay Kumar, Advocate as well as learned

counsel for the Advocate’s Clerk Surendra Prasad Singh and learned

counsel for the deponent Nawal Kishore Kumar are present in court.

3. From subsequent development it transpires that in

view of orders dated 06.07.2011 and 27.07.2011 an F.I.R. bearing

Kotwali P.S. Case No.403 of 2011 has been lodged on 09.08.2011

against Durga @ Rahul @ Durgesh Sharma (petitioner), Chandi Lal @

Ranjan Kumar (petitioner), Nawal Kishore Kumar (deponent of the

bail petition), Surendra Prasad Singh @ Salendra Prasad (Advocate’s

Clerk), Mr. Vinay Kumar (Advocate) and other unnamed persons for

offences punishable under sections 420, 467, 468, 471 and 120B of the

Indian Penal Code.

4. From a perusal of the said F.I.R. it transpires that the

Deputy Superintendent of Police (Law & Order), Patna who was

earlier investigating the matter has been made Supervising Officer,

whereas Sub-Inspector of Police of Patlipura Station has been made

the Investigating Officer of the case as per the directions of the

Superintendent of Police, Patna. It has been done so as the original

case was lodged in Patliputra Police Station. It further transpires and
-2-

that too very strangely that in the said F.I.R. no statement of the person

lodging F.I.R. had been given and only High Court’s orders dated

06.07.2011 and 27.07.2011 were attached to the proforma of the F.I.R.

and the Assistant Registrar of the High Court had been named in the

F.I.R. as informant.

5. From order dated 06.07.2011 it is quite apparent that

the then Investigating Officer had sought permission of this court to

file an F.I.R. for initiating a proceeding against the persons who were

within the ambit of suspicion and the said permission was granted to

the then Investigating Officer with a liberty to include other persons

also if they were found to be involved. In the said circumstances, the

F.I.R. should have been lodged by the Investigating Officer himself as

per the directions of this court making specific statements in that

regard and there was no occasion for naming the Assistant Registrar of

the High Court as the informant as he had only communicated the

orders of this court to the said authority, nor there was any occasion

for annexing the orders of this court as part of the F.I.R. This appears

to be a gross violation of the specific order/direction of this court apart

from being illegal and perverse. In the said circumstances, the

Superintendent of Police, Patna and the Deputy Superintendent of

Police named above are directed to make corrections in that regard and

submit a report in this regard before this court within two weeks.

6. Only thereafter letter dated 14.10.2011 sent by the

Deputy Superintendent of Police to the Registrar General, Patna High

Court for copies of some documents shall be considered.

7. Put up both the cases on 16 th of November, 2011
-3-

under the same heading.

8. Let a copy of this order be handed over to

Mr. S.A. Ahmad, learned counsel for the State of Bihar for

communication and necessary action.

Harish                                   (S.N.Hussain, J.)