High Court Patna High Court - Orders

Bachan Singh vs The State Of Bihar & Anr on 16 September, 2011

Patna High Court – Orders
Bachan Singh vs The State Of Bihar & Anr on 16 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.28427 of 2009
                                          Bachan Singh
                                              Versus
                                 The State Of Bihar & Anr
                                  ----------------------------------

2 16-09-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner has been made accused in Dumraon P.S.

Case No.112 of 1998 on the ground that he was working in a

firm having name and style “Dimos Finance and Investment

(India) Ltd.

The contention of learned counsel for the petitioner is

that the petitioner was an employee of the aforesaid firm and at

the relevant time, he was posted at Balia district, Uttar Pradesh

and he has nothing to do with the present case but in spite of

that, he has been made accused in the case.

It would appear from the impugned order that opposite

Party No. 2 , namely, Triveni Mishra filed complaint petition

bearing Complaint Case No. 547 of 1997 in the court of Chief

Judicial Magistrate, Buxar against the petitioner and five other

co-accused persons. On the basis of aforesaid Complaint case,

above-said Dumraon P.S. Case No.112 of 1998 was registered

for the offences under sections-406/420 of the Indian Penal

Code and in course of investigation, opposite party no. 2 was

also made accused in the aforesaid case.

In the aforesaid circumstance, I think it proper to call

for the case diary of Dumraon P.S. Case No.112 of 1998 as
-2-

well as present stage of above-said Dumraon P.S. Case No.

112 of 198 corresponding to G.R. Case No. 977 of 1998 from

the court of Sri K.N. Tiwary, J.M. Ist Class, Buxar.

Accordingly, the above-said case diary of Dumraon

P.S. Case No. 112 of 198 corresponding to G.R. Case No. 977

of 1998 be called for, from the court of Sri K.N. Tiwary, J.M. Ist

Class, Buxar and list the matter after receipt of the same

retaining its position.

AKV/-                             (Hemant Kumar Srivastava,J.)