High Court Patna High Court - Orders

Suresh Mohan Datta vs The State Of Bihar &Amp; Anr on 30 September, 2010

Patna High Court – Orders
Suresh Mohan Datta vs The State Of Bihar &Amp; Anr on 30 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.12273 of 2009

SURESH MOHAN DATTA, Son of Late Ram Mohan Datta, Resident of Mohalla Netaji Subhash
Path, P.S. Kotwali, District Gaya.
                                                                  .........Petitioner

                                       Versus

1.

THE STATE OF BIHAR

2.SHANKAR YADAV, Son of Late Gopal Yadav, Resident of Mohalla Makhlot Ganj, P.S.
Kotwali, District Gaya.

……..Opposite Parties

02/- 30-09-2010 Heard learned counsel for the petitioner and

Additional Public Prosecutor for the State.

This is an application under Section 482 of the

Code of Criminal Procedure seeking quashing of order

dated 16.5.2007 arising out of Complaint Case No. 1378 of

2006, taking cognizance for the offence under Sections 420,

406, 323 and 504 of the Indian Penal Code by Sri Aloke

Raj, Judicial Magistrate, 1st Class, Gaya.

The initial argument of learned counsel for the

petitioner is that controversy between the parties is of purely

civil nature, in view of the contents made in the complaint

regarding difference of area of the land as pointed out by

learned Additional Public Prosecutor brings the case under

the purview of criminal court.

After some arguments, learned counsel for the
-2-

petitioner seeks permission to withdraw this application

with a liberty to make endeavors for disposal of the case

preferably by amicable settlement or agitate all his points

before the court below at appropriate stage.

Permission is granted.

Accordingly, this application stands dismissed as

withdrawn.

Praveen                                        (Akhilesh Chandra, J.)