High Court Patna High Court - Orders

Shashi Shekhar Thakur &Amp; Ors vs The State Of Bihar &Amp; Anr on 24 January, 2011

Patna High Court – Orders
Shashi Shekhar Thakur &Amp; Ors vs The State Of Bihar &Amp; Anr on 24 January, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr. Misc. No.6471 of 2009
          1. SHASHI SHEKHAR THAKUR, Son of Late Krishna Mohan
             Thakur, Ex-Branch Manager, LIC of India, Gopalganj, presently
             posted at Shillong Branch of LIC of India, P.O., P.S. & District
             Shillong (Guwahati).
          2. Someshwar Ram, Son of Late Sheodhari Ram, Ex-Administrative
             Officer, LIC of India, Gopalganj Branch, presently posted at
             Jhanjharpur Branch of LIC of India, P.O., P.S. & District -
             Jhanjharpur (Madhubani).
          3. Amit Singh @ Amit Kumar Singh, Son of Sri Thakur Singh
             working as Daily Wager in the Gopalganj Branch of LIC of India,
             P.O., P.S. & District - Gopalganj.
                                                    ...... Accused - Petitioners.

                                      Versus
          1. THE STATE OF BIHAR.
          2. Sanjay Kumar Abhay, Son of Sri Vindhyachal Dubey, resident of
             village - Bangra, P.S. - Kuchaikot, District - Gopalganj.
                                          ....... Complainant - Opp. Party No. 2.

                                   -----------

For the Petitioners :- Mr. Umesh Prasad Singh, Advocate.

Mr. Rajeev Ranjan Prasad, Advocate.

                For the O.P.       :- None.
                For the State       :- Mr. Jharkhandi Upadhya, A.P.P.

03/   24.01.2011                   This is a petition for quashing the order

dated 01.08.2006 passed by the Judicial Magistrate,

Gopalganj in Trial No. 1380 of 2009 arising out of

Complaint Case No. 500 of 2006 by which the process has

been issued against the accused persons after taking

cognizance for offence under Section 323 and 379 of the

Indian Penal Code.

2. The prosecution case as alleged in the
2

complaint petition by the complainant claiming to be the

reporter of Gopalganj Times now English T.V. Channel

who published news in English is that one Harihar Prasad

who is the witness in the case came and alleged that

Rs.500/- is being demanded as bribe for granting him a

cheque of Rs.12,500/- which has matured under the money

back policy. It is alleged that the complainant along with

his secret camera went to the Branch Manager and

reported that Rs.500/- is being demanded for the said

cheque. It is alleged that the accused no. 1 Shashi Shekhar

Thakur, Ex-Branch Manager, Life Insurance Corporation

of India, Gopalganj said that a demand is only for Rs.500/-

otherwise really Rs.1000/- is taken for encashment and

hence advised to pay. It is further alleged that thereafter

the Branch Manager called accused no. 2 Someshwar Ram

in his Chamber and asked Harihar Prasad to pay him

Rs.500/- and it is alleged that Harihar Prasad paid Rs.500/-

to accused no. 2 which was also recorded in the camera. It

is alleged that accused no. 3 and alleged to be the peon in

the said office and made a Halla that the complainant is a

Journalist and he is giving the bribe to make out a news

and on which the accused no. 1 caught hold of the collar
3

and then a physical altercation took place and it is alleged

that he threw away the camera kept in the pocket of the

complainant on the ground by which the camera got

damaged and during forgery and physical altercation it is

alleged that Rs.2,500/- was taken away by the peon from

the pocket of the informant and the complainant and the

witness was thrown out and the damaged camera was not

provided.

3. Learned counsel for the petitioners,

however, contended that the complaint is false, fictitious

and mala fide and there was no occasion for the Journalist

to enter into the premises and the allegation about the

assault and taking out the money by the peon to the tune of

Rs.2,500/- is malicious and not believable and is so absurd

and inherently improbable that no prudent man can ever

believe it and even description of the camera has not been

mentioned in the complaint petition. However, the

petitioner no. 1 is the Branch Manager, petitioner no. 2 is

the Administrative Officer and petitioner no. 3 is the Peon.

4. Learned counsel for the petitioners,

however, contended that the allegation regarding the

assault is omnibus and not specific who assaulted him and
4

the specification of the camera has not been mentioned.

5. However, taking into consideration the fact

there is allegation that a demand of Rs.500/- made for

encashing the money back policy to the tune of

Rs.12,500/- and in this connection the petitioner

complainant being the Journalist went along with the

witness alleged to have taken photograph and it is alleged

that the camera was damaged and even was not returned

but the specification of the camera has not been made nor

any case instituted before the police for the said camera

and to a court question has stated that he got camera from

the Company and he has not lodged any case in police

station regarding the theft of camera.

6. However, taking into consideration the fact

and circumstance, the petitioner entered into the premises

for taking photograph and thereafter the allegation of

assault is vague and the only allegation that the Branch

Manager caught hold of collar of complainant and threw

the camera, there is further allegation of snatching of

Rs.2500/- by peon.

7. However, having regard to the facts and

circumstances of the case, though the point is raised that
5

the prosecution is mala fide to spit vengeance but this

court while exercising the jurisdiction under Section 482

of the Cr.P.C. has no jurisdiction to examine the

correctness or otherwise of the allegation at this stage and

fact alleged cannot be tested at the out set or in exercise of

jurisdiction under Section 482 of the Cr.P.C. is to be

exercised sparingly and with circumspection. When fact

alleged make out an offence then mala fide of informant

would be of secondary importance and cannot themselves

be the basis for quashing and not to embark the allegations

likely to be established or not and hence under the facts

and circumstances, I do not find fit to interfere with the

impugned order and hence the petition is dismissed.

Kundan                          (Gopal Prasad, J.)