High Court Patna High Court - Orders

Kishore Kumar Sinha vs State Of Bihar Thru.Vigili.Cbi on 7 March, 2011

Patna High Court – Orders
Kishore Kumar Sinha vs State Of Bihar Thru.Vigili.Cbi on 7 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.32967 of 2010
          KISHORE KUMAR SINHA, son of Devendra Kumar, resident of village- Belahi
          (Nilkanth), P.S. Runni Saidpur, District- Sitamarhi, posted as Block Supply Officer
          (under suspension), Block- Katra, Muzaffarpur                          ...Petitioner
                                        Versus
          THE STATE OF BIHAR through Additional Director General of Police (ADG),
          Vigilance Investigation Bureau, Bihar, Patna                      ...Opposite Party
                                       -----------

2/ 07.03.2011 Supplementary affidavit on behalf of the petitioner is

being filed. Let it be kept with the record.

Heard the parties.

The petitioner has sought quashing of the order dated

18.06.2010 passed by the Special Judge (Vigilance), Muzaffarpur, in

Special Case No.13 of2010 by which cognizance has been taken

under section 7/13(2) read with section 13(1)(D) of Prevention of

Corruption Act.

It has been submitted that the petitioner has been

exonerated of all the charges by the department and, therefore, the

present prosecution is meaningless. Further submission is that the

witnesses, who were present near the place of occurrence, were not

made witnesses to the trap, but it is only other PDS Dealers, who

have been cited as witnesses.

Since the exoneration of the petitioner by the department

does not affect the criminal prosecution as also that other arguments

raised on behalf of the petitioner are factual in nature which only be

adjudicated at the stage of trial, I am not inclined to interfere in the

matter.

The application is dismissed.

          JA/-                                                 (Anjana Prakash,J.)