High Court Patna High Court

Mahendra Bhagat @ Mahendra Prasad … vs State Of Bihar on 25 August, 2010

Patna High Court
Mahendra Bhagat @ Mahendra Prasad … vs State Of Bihar on 25 August, 2010
Author: Rakesh Kumar
                   CRIMINAL MISCELLANEOUS No.5150 OF 2002
                                           ------

In the matter of an application under section 482 of
The Code of Criminal Procedure.

——

MAHENDRA BHAGAT @ MAHENDRA PRASAD BHAGAT
Son of late Baneshwar Bhagat, resident of village-Jamunia,
P.S.-Sahu Parvatta, district- Bhagalpur
…….. ……..Petitioner
Versus
STATE OF BIHAR …….. …….Opp.Parties

——-

For the petitioner: None
For the State: Mrs.Indu Bala Pandey, A.P.P.

——-

PRESENT
THE HON’BLE MR. JUSTICE RAKESH KUMAR

———

Rakesh Kumar,J. Today again when the case was called out, none

appeared on behalf of the petitioner either to press this petition or

to make a prayer for adjournment. Yesterday i.e. 24.10.2010 also

none had appeared on behalf of the petitioner on call of the case.

However, the case was adjourned for the day with an indication

that no further adjournment shall be granted.

2. I have heard Mr.Indu Bala Pandey, learned Addl.

Public Prosecutor appearing on behalf of the State. I have also

perused the materials available on the record.

3. The petitioner, while invoking inherent jurisdiction

of this court under section 482 of the Code of Criminal Procedure,

has prayed for quashing of an order dated 17.7.2000 passed by the

Incharge Additional Chief Judicial Magistrate, Naugachhia in

Naugachhia (Parbatta) P.S. Case No.239 of 1999. By the said

order the learned Magistrate has accepted final form submitted by

the police. The petitioner has further prayed for quashing of an
2

order dated 2.2.2002 passed by 2nd Additional Sessions Judge,

Naugachhia in Cr.Revision No.276 of 2000. The revisional court

has confirmed the order of acceptance of the final form. I do not

find any defect in both the orders.

4. In the result, the petition is dismissed.

Patna High Court (Rakesh Kumar,J.)
The 25th August,2010
Md.S./NAFR