High Court Patna High Court - Orders

Ashok Kumar Rai vs State Of Bihar on 6 August, 2010

Patna High Court – Orders
Ashok Kumar Rai vs State Of Bihar on 6 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                             Cr.Misc. No.16599 of 2005

                      ASHOK KUMAR RAI, S/O SRI RAM NANDAN RAI,
                      R/O VILLAGE-BARAUNI BARIYARPUR, P.S. TEGHRA,
                      DISTRICT-BEGUSARAI.
                                               -PETITIONER

                                            Versus

                      THE STATE OF BIHAR                -OPP.PARTY

                                         _______

                      For the petitioner : M/s Ajay Kr. Thakur &
                                               Ravi Ranjan -I

                      For the State            : Smt. Indu Bala Pandey,
                                                               APP.

3   06.08.2010

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

During the course of arguments, certified copy

of final form has been submitted. Let it be kept on record.

This application has been filed under Section

482 of the Code of Criminal Procedure seeking quashing of

impugned order dated 10th March, 2005 passed by Sri S.D.

Vishwakarma, learned Judicial Magistrate, 1st Class,

Begusarai, in Non-FIR P.S. Case no. 35 of 2002 refusing the

prayer to drop the proceeding.

At the instance of the petitioner Teghra P.S.

Case no. 35 of 2002 for the offences under Sections 447, 323,

341, 384 / 34 of the Indian Penal Code was instituted wherein
2

after investigation, Police submitted final form no.41 of 2002

dated 24.4.2002, towards the end of which it is mentioned

that separate application for taking action against the

informant under Sections 182 and 211 of the Indian Penal

Code is being submitted.

The petitioner had already filed protest petition

and prayed the Court to take cognizance and on hearing the

parties and perusing the case diary etc. by order dated

31.01.2003 the learned Chief Judicial Magistrate, Begusarai,

took cognizance against the accused persons named in Teghra

P.S. Case no.35 of 2002 and transferred the case for trial to

another Court. Almost five months thereafter same Chief

Judicial Magistrate, on perusing the prosecution report

submitted in Teghra P.S. Case no.35 of 2002 under Sections

182 and 211 of the Indian Penal Code took cognizance

against the petitioner vide order dated 17.6.2002 in terms of

case for needful where on appearance on behalf of the

petitioner petition was filed to drop the proceeding. On

hearing, the court below appears refusing the prayer only on

the ground that after taking cognizance petitioner did not

chose to raise any objection to the competent court.
3

Since the learned Chief Judicial Magistrate,

Begusarai, has already taken view other than the out come of

the investigation and submission of final form, took

cognizance for the offence against the accused persons, there

is no room left for any action to be taken against the

informant under Sections 182 and 211 of the Indian Penal

Code as recommended by the Investigating Agency since this

proceeding is permitted to continue it shall be nothing but

abuse of process of law and sheer wastage of precious

judicial time.

In view of the above, the impugned order as

well as further proceeding instituted vide order dated

17.06.2003 against the petitioner under Sections 182 and 211

of the Indian Penal Code is quashed.

(Akhilesh Chandra, J.)

AAhmad