IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18251 of 2008
Rama Nand Roy & Ors
Versus
State Of Bihar & Anr
-----------
For the Petitioner–Mr. Ansuman
For the O P – Mr. Umashankar Prasad Singh
For the State —– Mr. Amitesh Kumar.
03 14.09.2011 This application under Section 482 Cr.P.C is
directed against the order dated 16.12.2007 passed by
S.D.M in case No. 306/07 under Section 145 Cr.P.C whereby
both the parties have been directed to file their written
statements.
Learned counsel appearing on behalf of the
petitioner submits that in the proceeding under Section 145
Cr.P.C second party/ petitioner filed an application (
Annexure -1) before the court of S.D.M saying that the
partition suit No. 72/ 1972 is decreed by sub Judge Hajipur
and the appeal is pending before the Hon’ble Court but
without looking into the same, the Magistrate has passed the
impugned order. It has also been submitted by the learned
counsel that a civil appeal is pending therefore proceeding
under Section 145 Cr.P.C between the parties could not be
cotinued.
2
It appears from the impugned order both the parties were
directed to file their written statements in proceeding under
Section 145 Cr.P.C. Mere pendency of civil suit will not bar
the proceeding unless the suit is for possession or title in
which relief of possession can be sought for.
There is nothing in the impugned order which
shows abuse of the process of the court therefore, this
application is dismissed.
Namita ( Rajendra Kumar Mishra, J.)