High Court Patna High Court - Orders

Baleshwar Prasad Sharma & Ors vs The State Of Bihar & Anr on 17 October, 2011

Patna High Court – Orders
Baleshwar Prasad Sharma & Ors vs The State Of Bihar & Anr on 17 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.22559 of 2008
                   1. Baleshwar Prasad Sharma, son of Late Ram Sewak
                      Singh.
                   2. Akhileshwar Sharma, son of Sri Baleshwar Prasad
                      Sharma.
                   3. Kameshwar Singh, son of Late Mohan Singh.
                   4. Umesh Singh, son of Late Jamuna Singh.
                   5. Uday Sharma, son of Late Jamuna Singh.
                   6. Suryakant Sharma, son of Kameshwar Singh.
                      All of Village-Abhranchak, P.S. Naubatpur, District-
                      Patna.
                   7. Binay Sharma, son of Late Lakshman Singh of village-
                      Charra, P.S. Naubatpur, District-Patna.
                      ........................................................Petitioners.

                                              Versus

                   1. The State Of Bihar.
                   2. Ram Pravesh Singh, son of Late Beni Singh, resident
                      of village-Abrhanchak, P.S. Naubatpur, District-
                      Patna.
                      .............................................Opposite Parties.

                                  ----------------------------------

3. 17.10.2011. Heard Mr. Shashi Bhushan Singh No.1, learned

counsel for the petitioners, Mr. Hirday Prasad Singh, learned

A.P.P. for the State and Mr. Shailendra Kumar Jha, learned

counsel for the opposite party no.2.

This application, under Section 482 of the Code of

Criminal Procedure, is for quashing the order dated 27.5.2008

passed by the court of Sri Lalta Prasad, Judicial Magistrate,

Ist Class, Danapur, in Complaint Case No.451(C) of 2006,

whereby the petition of the accused-petitioners, filed under
2

Section 245 of the Code of Criminal Procedure to discharge

them, has been rejected.

Learned counsel appearing on behalf of the

petitioners submits that from perusal of the depositions of the

witnesses as contained in Annexure-‘6’ series to this

application, no offence under Sections 147, 323, 504 and 148

of the Indian Penal Code is made out against the accused-

petitioners, but the Judicial Magistrate, has rejected illegally

the petition filed on behalf of the accused-petitioners to

discharge them under Section 245 of the Code of Criminal

Procedure.

Learned counsel appearing on behalf of the opposite

party no.2 submits that in this case charges have already been

framed by the trial court and almost all the witnesses have

been examined.

It appears from the impugned order dated 27.5.2008

passed in Complaint Case No.451(C) of 2006 that on going

through the depositions of the three witnesses, examined

before the charge, the learned Judicial Magistrate, has come

to the conclusion that there is sufficient material against the

accused-petitioners for framing the charge and, accordingly,

rejected the petition filed on behalf of the accused-petitioners
3

under Section 245 of the Code of Criminal Procedure to

discharge them.

I find no illegality in the impugned order dated

27.5.2008 passed by the Judicial Magistrate, Ist Class,

Danapur, in Complaint Case No.451(C) of 2006, to interfere

with the same in inherent jurisdiction under Section 482 of

the Code of Criminal Procedure.

Accordingly, this application stands dismissed.

(Rajendra Kumar Mishra, J)

P.S.