High Court Patna High Court - Orders

Sunil Paswan vs State Of Bihar on 18 April, 2011

Patna High Court – Orders
Sunil Paswan vs State Of Bihar on 18 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR. REV. No.830 of 2009
                   SUNIL PASWAN SON OF LATE HARINANDAN PASWAN,
                   RESIDENT OF MOHALLA BAHARI BEGAMPUR, POLICE
                   STATION BYEPASS PATNACITY, PATNA
                                    ...PETITIONER
                           Versus
                   STATE OF BIHAR
                                    ...OPPOSITE PARTY
                   For the petitioner :Mr. Ajit Kumar Ojha
                   For the State       :Mr.R.B.Roy 'Raman',APP
                                                -----------

02. 18.04.2011 Heard counsel for the petitioner and the State.

Petitioner is the son of the informant. It is

stated that during the pendency of this application, the

informant died and, as such, the petitioner being his son, is

prosecuting the present proceeding.

An FIR was lodged on 24.05.2003 against five

accused persons alleging therein that they had committed

murder of the son of the informant(since deceased) by

administering poison. During the pendency of

investigation, the informant(since deceased), filed a

protest-cum-complaint petition on 7.6.2003 which was on

record. It appears that the Investigating Officer, on

conclusion of investigation, submitted a final report on

31.05.2008 whereby only one accused was sent up for trial.

Rest of the accuseds were not sent up for trial. Learned

Magistrate by the impugned order has accepted the said

report and rejected the protest petition filed by the

informant(since deceased).

While assailing the order, it is submitted that
2

once a protest petition has been filed by the informant, the

court is obliged to dispose of the same in accordance with

the procedures laid down in the Code of Criminal

Procedure(hereinafter referred to as the ‘Code’) treating the

said protest petition as complaint. Reliance in this regard

has been placed on judgment of this Court rendered in the

case of Barister Rao vs. State of Bihar and Ors. since

reported in 2010(2) PLJR 18 (paragraph 8). It is submitted

that court below has committed a manifest error in rejecting

the protest-cum-complaint petition filed on behalf of the

informant(since deceased) without making enquiry in terms

of the provision of the Code.

Learned APP in view of the ratio laid down by

Hon’ble the Supreme Court as has been taken note of in the

case of Barister Rao (supra), submits that the matter

requires re-consideration by the court below in accordance

with law treating the protest-cum-complaint petition which

was already on record as complaint petition.

Having considered the submissions advanced

on behalf of the parties, this Court is satisfied that learned

court below has committed an error in outrightly rejecting

the protest-cum-complaint petition filed by the informant

well before submission of final report/charge-sheet.

Accordingly, the impugned order dated

4.03.2009, passed by learned ACJM, Patna City in Chowk

P.S. Case No.96 of 2003(G.R.No.661 of 2003) is quashed
3

and set aside. The matter goes on remand to the court

below for proceeding in accordance with law treating the

protest-cum-complaint petition already on record as the

complaint. Petitioner being the son of the informant and

brother of the victim shall be permitted to pursue the said

complaint.

( Kishore K. Mandal )
hr