IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24420 of 1999
SATYA DEO SINGH
Versus
STATE OF BIHAR
-----------
8/ 18.8.2010 After having heard Shri Ramakant Sharma, learned senior
counsel for the petitioner and after having perused the order dated
4.11.1994, which is the order of cognizance, by which the
proceedings were initiated on the basis of police report, submitted
before the C.J.M. Siwan, the petition appears fit to be allowed,
inasmuch as the offence under sections 448 and 353 of the IPC are
punishable by imprisonment of one year and two years respectively.
The date of occurrence is 22.10.1991 and cognizance order, as just
indicated, is dated 4.11.1994, which is hopelessly time barred.
The petition is allowed. Proceedings in Basantpur P.S.
Case no. 110 of 1991 (G.R. No. 2097 of 1991) is hereby quashed.
Anil/ ( Dharnidhar Jha, J.)