IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16744 of 2008
1.AJIT KUMAR SINGH @ GUDDU KUMAR son of
Sri Deepnarayan Singh.
2.Shashi Kumar Singh son of Upendra Pd. Singh
Both resident of village-Salarpur, P.S.-
Parbatta, Dist.-Khagaria.
3.Pintoo Kumar @ Pinkoo Kumar son of
Bhikhari Singh, resident of village-Jhandapur,
P.S.-Bihpur, Dist.-Bhagalpur.
...... .....Petitioners
Versus
1.THE STATE OF BIHAR .... ....Opp.Parties
-----------
3. 2.7.2010. Today when the case was called out, none appeared on
behalf of the petitioners. Yesterday also none had appeared on
behalf of the petitioners either to press the petition or to make a
prayer for adjournment. However, the case was adjourned for a
day with an indication that no further adjournment shall be
granted.
Three petitioners, while invoking inherent jurisdiction
of this court under section 482 of the Code of Criminal Procedure,
in sum and substance have prayed for quashing of the entire
prosecution in Parbatta P.S. Case No.229 of 2007 arising out of
G.R. No.1455 of 2007, which was initiated on the basis of
complaint filed by one Prem Lata Devi.
On perusal of paragraph-3 of the petition, it appears
that investigation was still pending meaning thereby that no
proceeding was pending. I have also perused the complaint
petition. In the present case the offence as alleged is under sections
342, 376, 511 and 34 of the Indian Penal Code.
I do not find any material warranting exercise of
inherent power in favour of the petitioners. Accordingly, the
2
petition stands rejected.
Md.S. ( Rakesh Kumar, J.)