High Court Patna High Court - Orders

Parvindar Kumar Singh & Anr vs State Of Bihar on 26 July, 2011

Patna High Court – Orders
Parvindar Kumar Singh & Anr vs State Of Bihar on 26 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CR. REV. No.994 of 2006
          1. Parvindar Kumar Singh
          2. Santosh Kumar Singh @ Santosh Kumar
          (Both sons of Sri Duesh Singh, resident of village-Saine (Rajput
          Tola), P.S.-Kanti, District- Muzaffarpur.
                                    Versus
         1.    The State Of Bihar
         2.    Chandraket Singh, son of Late Dhandeep Singh, resident of
               village- Saine (Rajput Tola), P.S.-Kanti, District- Muzaffarpur.

                                            -----------

6. 26.07.2011 The accused petitioners have preferred this

revision application against the order dated 5.09.2006

passed by the 3rd Additional Sessions Judge, Muzaffarpur

in S.T.No.390/99 by which the petition filed by the

petitioners under Section 228(I) of Cr.P.C. has been

rejected.

Heard Mr. Sanjay Kumar Singh, learned

counsel for the petitioners, Mr. Nirmal Kumar Singh No.3,

learned counsel for the opposite party no.2 and Mrs.

I.B.Pandey, learned A.P.P. for the State.

It is submitted by the learned counsel for the

petitioners that from perusal of the FIR, it appears that no

offence under Section 307 of I.P.C. is made out against the

petitioners. He has further contended that at best on the

basis of the material offence under Section 325 of I.P.C.
2

was made out against the petitioners. As such, the charge

can be framed against the petitioners under Section 325 of

the I.P.C. and the case record to be sent to the learned

Chief Judicial Magistrate, Muzaffarpur for trial.

Learned counsel for the State as well as

learned counsel for the informant-opposite party no.2

submits that during investigation, it has come to light that

the offence punishable under Section 307/34 of the I.P.C.

is made out against the accused . In support of their

contention, paragraph nos.6, 8, 9, 10,13 and 22 of the case

diary have been referred. It has further been submitted that

after considering all these materials, the learned trial court

has rejected the petition dated 21.01.2006 filed on behalf

of the petitioners.

After hearing the learned counsel for both the

parties and on perusal of the carbon copy of the case diary,

it appears that the contention of the learned counsel for the

opposite parties is correct. At the time of considering the

petition under Sections 227 and 228 of the Cr.P.C., the

learned trial court is not required to meticulously judge nor

is any weight to be attached to the probable defence of the

accused. If there is a strong suspicion against the
3

accused giving rise to presumption of his guilt then it is

not open to the court to show that there is no sufficient

grounds for proceeding against the accused. The Court has

only to find the prima facie case against the accused. At

the stage of framing of charges meticulous consideration

of evidence and materials on record by the court is not

necessary. In this connection, reference may be made to a

decision in the case of Rana Ramdev Singh and Ors. Vs.

The State of Bihar and Anr. reported in 2000(4) PLJR 405.

Considering the facts and circumstances as

stated above, I do not find any ground to interfere with the

impugned order. This application is dismissed.

V.K. Pandey                         ( Amaresh Kumar Lal, J.)