IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18141 of 2009
1. KAUSHLENDRA NARAYAN SHRIVASTAVA S/O LATE DEVENDRA
PRASAD SINHA R/O VILL.- SIMRI, P.O. KANSI SIMRI, DISTT.-
DARBHANGA
Versus
1. THE STATE OF BIHAR
2. THE SECRETARY, LAW DEPARTMENT, SECRETARIAT BIHAR,
PATNA
3. THE DISTRICT MAGISTRATE, DARBHANGA
4. MR. RAMESH LAL RAMAN ADVOCATE S/O FATHER NAME NOT
KNOWN TO THE PETITIONER VAKALATKHANA CIVIL COURT,
DARBHANGA
-----------
2. 14.02.2011 Heard learned counsel for the petitioner and the
State.
The petitioner, questions the appointment of
respondent no. 4, as a Special Public Prosecutor to
conduct cases under the Essential Commodities Act on
behalf the State in the District of Darbhanga.
Learned counsel submits that the appointment
was not in accordance with the scheme of Section 24 of the
Code of Criminal Procedure requiring preparation of a
panel by the District Magistrate in consultation with the
Sessions Judge.
Counsel for the State relies upon a Division
Bench judgment reported in 1994(1) PLJR 516 and
submits that the provisions of Section 24(4) and Sub
Clause (5) are independent from sub Clause (8). The State
Government was therefore fully competent to make
appointment of a person in accordance with Section 24 (8).
2
In view of the authoritative pronouncement of the
Division Bench when nothing to the contrary has been
placed before this Court, it is difficult to grant any relief to
the petitioner.
The application is dismissed.
P. Kumar ( Navin Sinha, J.)