IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.400 of 2007
SUNIL KUMAR SINGH S/O LATE RAMCHARITRA SINGH
--- PETITIONER
Versus
1. THE STATE OF BIHAR
2. SANTRAM SINGH S/O LATE MAHAVIR SINGH
3. PRAKASH SINGH S/O LATE MAHAVIR SINGH
4. PAWAN KUMAR @ PAWAN YADAV SON OF NOT KNOWN
5. RAM UDGAR PD. YADAV @ RAM UDGAR YADAV S/O NANNULAL
YADAV
6. MANOHAR YADAV SON OF NOT KNOWN
7. SANJAY KUMAR SON OF GIBU PD. YADAV.
--- OPP.PARTIES.
For the Petitioner : Mr. Pramod Manbansh, Advocate.
For the O.Ps : Mr. Amardeep, Advocate.
For the State : Mr. Jharkhandi Upadhyay, APP
-----------
06 26.08.2010 Heard learned counsel for the petitioner, State and the
opposite parties.
Petitioner is the informant who ignited the present
criminal proceeding which gave rise to Trial no. 419 of 2006. The
accuseds ( opposite party nos. 2 to 7 herein) were charged under
Sections 420, 466, 467 and 468 of the Penal Code. Allegation is that
few sale deeds were executed by impersonating the informant and his
brother who was already dead. Trial ended in acquittal.
At the trial ten prosecution witnesses were examined.
PWs 1, 2 and 3 were tendered by the prosecution. PWs 6, 7, 8 and 10
in their respective depositions pleaded complete ignorance about the
case. Informant (P.W.5) in his deposition accepted that pursuant to the
aforesaid alienation the possession of the informant was not disturbed
relating to the land in question. It is also admitted that a Title Suit has
already been filed by him.
In the background of these facts emanating from the
record learned trial Court has passed the impugned order which, in my
view, does not suffer from any patent illegality. There is no merit in
this application.
It is, accordingly, dismissed.
Sym ( Kishore K. Mandal, J.)