High Court Patna High Court

Priya Ranjan Shrivastava vs The State Of Bihar on 6 August, 2010

Patna High Court
Priya Ranjan Shrivastava vs The State Of Bihar on 6 August, 2010
Author: Akhilesh Chandra
            CRIMINAL MISCELLANIOUS No.26353 OF 2004

IN THE MATTER OF AN APPLICATION UNDER SECTION 482 OF THE CODE OF
                       CRIMINAL PROCEDURE.

PRIYA RANJAN SHRIVASTAVA, SON OF LATE RAMESHWAR NATH SRIVASTAVA,
RESIDENT OF ADAMPUR CHOWK, POLICE STATION - KOTWALI, DISTRICT -
BHAGALPUR.
                                               ---------Petitioner
                               Versus
THE STATE OF BIHAR
                                           ---------Opposite Party
                                *****

For the Petitioner : Mr. Shiwesh Chandra Mishra, Adv.
For the State : Mr. Matloob Rab, APP
*****
P R E S E N T

THE HON’BLE MR. JUSTICE AKHILESH CHANDRA
*****

Akhilesh Chandra, J. Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for

the State.

2. Supplementary affidavit has been

filed on behalf of the petitioner.

3. This is an application under Section

482 of the Criminal Procedure Code seeking

quashing of order dated 18.12.2002 passed by

learned Chief Judicial Magistrate, Bhagalpur in

Tilakmanjhi Bhagalpur P.S. Case No. 113/2002,

non-First Information Report Case no. 02/2002,

taking cognizance for the offences under

Section 182, 211 of the Indian Penal Code

against the petitioner.

4. Admittedly, at the instance of the
-2-

petitioner Kotwali P.S.Case No. 446/2001 under

section 341, 342, 323, 379, 504/34 of the

Indian Penal Code was instituted wherein police

after investigation not only submitted final

form but also recommended action to be taken

against informant under section 182,211 of the

Indian Penal Code for which separate prayer was

to be made.

5. The Petitioner filed protest

petition against such submission on final form

but after hearing not only the final form was

accepted but by same order dated 16.11.2001,

the protest complaint was also refused giving

rise to criminal revision no. 542/2002 before

learned Sessions Judge, Bhagalpur, which

ultimately appears allowed, vide order dated

07.05.2003, passed by the learned 4th

Additional Sessions Judge, Bhagalpur, to the

extent that court below was directed to record

statement of the complainant and witnesses and

thereafter pass appropriate order treating the

protest petition as a complaint case.

6. In view of the above Complaint Case

No. C677/2003 was instituted wherein after

examining the witnesses and other materials
-3-

vide order dated 08.08.2003 cognizance was

taken for the offences alleged.

7. Against the above order dated

08.08.2003, accused persons there preferred

Criminal Miscellaneous No. 27523/2003 before

this court seeking quashing of the order with a

liberty to raise their points at appropriate

stage before appropriate forum, the same

appears dismissed as withdrawn vide order dated

12.05.2004.

8. No doubt, before taking cognizance

for the offences against the accused persons

named in Kotwali P.S. Case No. 466/2001, was

taken, in pursuance of protest complaint

petition, the court blow took cognizance for

the offence under section 182, 211 of the

Indian Penal Code which is under challenge

here.

9. Once the court of competent

jurisdiction finding prima facie case against

the accused persons for the offences, the case

was instituted earlier but police submitted

final form. It cannot be said that the

informant petitioner had no reason to get the

case instituted and he is liable for the
-4-

prosecution as recommended under section 182,

211 of the Indian Penal Code.

                         10.   In     view   of     the   above,    if     the

                impugned       order     and      the      proceeding      of

Tilakmanjhi Bhagalpur P.S. Case No. 113/2002

non-F.I.R. Case No. 02/2002 is permitted to

continue, it shall be nothing but abuse of the

process of law and sheer wastage of precious

judicial time.

11. Accordingly, the impugned order is

hereby quashed and this application stands

allowed.

Patna High Court (Akhilesh Chandra, J.)
Date: The 6th August
2010
Rajeev/