High Court Patna High Court - Orders

Smt. Nalini Jha vs The State Of Bihar on 27 January, 2011

Patna High Court – Orders
Smt. Nalini Jha vs The State Of Bihar on 27 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.1958 of 2011
                               SMT. NALINI JHA
                                    Versus
                              THE STATE OF BIHAR
                                 -----------

2. 27.01.2011. Heard.

The prayer of the petitioner is to

quash the order dated 2.11.2010 passed by the

Chief Judicial Magistrate, Muzaffarpur in

Mithanpura P.S.Case No.72 of 2001. It was

submitted as one of the grounds for seeking

the order that two accused persons are

already facing trial after having been

summoned eight years back and after such a

long gap the police was placing supplementary

chargesheet along with the case diary sending

up the petitioner for trial. It was contended

that truly speaking, there was no material

contained in the supplementary case diary so

as to justifying the passing of the order. It

was contended that no offence could be said

to be made out on perusal of the material

placed before the court. The last contention

was that the court was passing the order in a

mechanical manner without referring to any

part of the case diary, specially, in its

paragraph so as to justifying the requirement
2

of summoning the petitioner.

It may be pointed out that

supplementary case diary is the part of the

main case diary and when a supplementary

chargesheet, as we call it, is filed in cases

in which the police has kept investigation

pending against any accused, the court has to

peruse the main part of the case diary which

could have been submitted earlier while

filing the chargesheet. It may be very

difficult for this court to consider the

whole of the case diary for examining the

correctness or otherwise of the impugned

order, more so, the petitioner has the

opportunity of agitating the point of no

offence made out or there being absolutely no

material justifying the trial of the

petitioner by the court of Sessions when she

is called upon to make upon her submission

under Section 227 and 228 of the Cr.P.C. It

may be pointed out that no sufficient grounds

for framing a charge or sufficient materials

justifying the inference that an offence

exclusively triable by the court of Sessions

could be held only by making reference to the

materials contained in the case diary. If
3

there is no material then naturally there may

not be any inference raised. If there is no

offence made out or if the complicity of a

person is not indicated on the scale of

sufficiency of materials then no such accused

could be tried by a court of Sessions as may

appear from the very provisions contained in

Sections 227 and 228 of the Cr.P.C.

I direct the court of Sessions which

could be hearing the petitioner under

Sections 227 and 228 of the Cr.P.C. to go

into those details as required to be gone

into regarding the constitution of the

offence or the participation of the

individual like the petitioner and pass the

impugned order.

With the above observations, this

petition is dismissed.

B.Kr.                            ( Dharnidhar Jha,J.)