High Court Patna High Court - Orders

Santosh Kumar &Amp; Anr vs State Of Bihar &Amp; Anr on 3 December, 2010

Patna High Court – Orders
Santosh Kumar &Amp; Anr vs State Of Bihar &Amp; Anr on 3 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.10013 of 2010
              1. SANTOSH KUMAR, SON OF RAMDHANI PD. RESIDENT OF
                 VILLAGE MAMTAKUNJ CHAINTOLA, SAIDPUR NAGAR, P.S.
                 SULTANGANJ, DISTT. PATNA.
              2. SHRICHANDRA PRASAD, SON OF LATE GOBIND PRASAD,
                 RESIDENT OF VILLAGE - SOHSARAI (BIHARSHARIF), P.S.
                 SOHSARAI, DISTT. NALANDA.
                                                                ------- PETITIONERS.
                                  Versus
              1. THE STATE OF BIHAR
              2. KAMAL RAJ, SON OF LATE ANIL KR. SHAHU
              RESIDENT OF TWON FFOTWAL BHAWAN, PACHAKAURI SHAH
              LANE, WEST LOHANIPUR, P.S. KADAM KUAN, DISTT. PATNA IN
              THE RENTED HOUSE OF C. PRASAD.
                                                       ------- OPPOSITE PARTIES.
                                           -----------

2. 03.12.2010 No one appears on behalf of the petitioners.

The petitioners have sought quashing of the entire

proceeding including the order dated 12.8.2009 passed by

Judicial Magistrate, 1st Class, Patna, in Complaint Case No.

1538(C) of 2009 in which cognizance was taken under Sections

323 and 506 of the Indian Penal Code.

The background of the case is that the Complainant

was married to the accused Prity Kumari but some dispute

arose between them on account of which his wife committed

theft of some articles and the Complainant was also assaulted

in the process.

Considering the nature of allegations and the

absurdity of the same, I am inclined to allow the application.

In view of such, the entire proceeding of Complaint

Case No. 1538 (C) of 2009 including the order dated 12.8.2009

pending before the Judicial Magistrate, 1st Class, Patna, is
2

hereby set aside.

The application stands allowed.

( Anjana Prakash, J.)
S.Ali