ORDER
Hari Shankar Prasad, J.
1. Heard learned Counsel for the parties.
2. This application under Section 482 of the Code of Criminal Procedure has been filed for quashing the order dated 14.2.2002 passed in criminal revision No. 33 of 1998 whereby and where under the learned 1st Additional District and Sessions Judge, Giridih set aside the order dated 9.1.1998 passed in case No. 4 of 1998 drawing proceeding under Section 145, Cr PC, and attaching the disputed land under Section 146, Cr PC.
3. Contention of the learned Counsel for the petitioners is that order dated 9.1.1998 in case No. 4 of 1998 was passed when there was one proceeding which was initiated under Section 144, Cr PC, between the parties in respect of some land and proceeding under 144, Cr PC; was finally disposed of on 13.1.1998. Thereafter, the other side preferred a revision which was numbered as criminal revision No. 15 of 1998 which was dismissed with some observation. During the pendency of revision application, a petition for initiation of the proceeding under Section 145, Cr PC, was filed on 7.1.1998 and a report was called for from the local police, who submitted his report on 8.1.1998 and an order for drawing proceeding under Section 145, Cr PC, was passed on 9.1.1998. Further contention of the learned Counsel for the petitioners is that when the life of the proceeding under Section 144, Cr PC, was over, conversion of the same proceeding under Section 145, Cr PC, is bad in law. In this connection, he placed reliance upon 1997 (1) East Cr C 490 (Pat) wherein it has been held that when an order under Section 144, Cr PC, is passed, initiation of proceedings under Section 145, Cr PC, after few days for the same land between the same parties without application of mind cannot be sustained in law.
4. In the instant case also, as it appears from perusal of the record that proceeding under Section 144, Cr PC, was dropped on 3.1.1998 and soon thereafter drawing of proceeding under Section 145, Cr PC, on 9.1.1998 is bad in law, as per the case law cited on behalf of the petitioner. In that view of the matter, the impugned order dated 9.1.1998 together with the order attaching property and order dated 14.2.2002 passed in criminal revision No. 33 of 1998 are hereby quashed, Order accordingly.