High Court Patna High Court - Orders

Jugeshwar Yadav &Amp; Anr vs State Of Bihar &Amp; Anr on 29 June, 2010

Patna High Court – Orders
Jugeshwar Yadav &Amp; Anr vs State Of Bihar &Amp; Anr on 29 June, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.16195 of 2008

                     1. Jugeshwar Yadav , Son of Late Bhuneshwar Yadav,
                     2. Ram Charitar Sah, Son of Sahdeo Sah,
                                 Both residents of Village- Kamruddinpur, Town Police
                        Station-Begusarai, District-Begusarai  ---------- Petitioners
                                             Versus

                     1. The State Of Bihar
                     2. Syed Sultan Ahmad Son of Late Syed Mansur Ahmad, resident of
                        Village- Ausa, P.S. Memari, District-Burdwan -- Opp.Parties.
                                            -----------

02 29-06-2010 Heard learned counsel for the petitioners and the

State.

Two petitioners, while invoking inherent jurisdiction

of this Court under Section 482 of the Code of Criminal

Procedure, have prayed for quashing of the F.I.R. in Begusarai

Town P.S. Case No.15 of 2008, which was lodged under Sections

419, 420,467, 468,471, 120(B) and 109 of the Indian Penal Code.

Since the petitioners have not pleaded for quashing of

any judicial order, it will be deemed that the petitioners are

virtually making prayer only for quashing of the F.I.R. It is

difficult for this Court to exercise inherent power under Section

482 of the Code of Criminal Procedure in respect of quashing of

an F.I.R.

Accordingly, I do not find any merit in the present

petition and the petition stands rejected.

NKS/-                                                                ( Rakesh Kumar, J )