High Court Patna High Court - Orders

Anil Kumar Saraogi vs The State Of Bihar & Anr on 25 October, 2011

Patna High Court – Orders
Anil Kumar Saraogi vs The State Of Bihar & Anr on 25 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.8867 of 2008
                                    Anil Kumar Saraogi
                                            Versus
                               The State Of Bihar & Anr
                               ----------------------------------

6 25-10-2011 This application has been filed for

quashing the order dated 31.10.2006 passed by

Sri A.K.Singh, Judicial Magistrate, 1st Class,

Patna in Complaint Case No. 2882(C)/2006

whereby he took cognizance under sections 406

and 420 IPC against petitioner.

Heard counsel for the parties.

As per allegation, petitioner is said

shareholder of 200 shares of Jaiprakash

Industries Ltd., having share certificate no.

16691 bearing Registered Folio no. 34967,

having Distinctive no. 48894008 to 48804107 for

100 shares and Certificate No. 48862,

Registered Folio no. 34967 having Distinctive

no. 52111108 to 52111207 for 100 shares.

Petitioner sold his shares in share

market and complainant purchased the said

shares through his share broker Ramesh &

Company and after payment of full consideration

money, got the delivery of all the shares vide

Bill No. RC77 dated 9.3.1995. After

amalgamation of Jaiprakash Industries Limited
2

with Jaipee Cement limited, new name came in

existence as Jai Prakash Associates Limited.

Shares were forwarded for effecting transfer in

name of complainant opposite party no.2 and was

intimated that shares already were dispatched

to petitioner (original transferor).

Thereafter several correspondences

(requests) were made to Company as well as

petitioner but without response. Then legal

notice was sent to Jai Prakash Industries and

petitioner at his Kolkata address. It is

specifically alleged that the price of

complainant’s share is misappropriated by

petitioner. Submission is that shares were

purchased by complainant- opposite party no.2

in the year 1995 and initiative was taken only

in the year 2005 for effecting transfer in his

name. Petitioner is denying his identity at

Kolkata address with further submission that

this Court has no jurisdiction to take

cognizance.

There is no limitation for effecting

transfer of shares which is opened to be

purchased anywhere at any time if are sold.

Share is not purchased at Ahmedabad or Kolkata

and every correspondence is made from Patna.
3

So, this is well within the jurisdiction of the

Court at Patna.

Petitioner has been identified by his

both addresses that of Ahmedabad and Kolkata

that also does not justify to doubt the

prosecution case.

I find no infirmity in the order dated

31.10.2006 taking cognizance against the

petitioner by the court below. This application

is accordingly, dismissed.

AI                                      ( Mandhata Singh, J.)