High Court Patna High Court - Orders

Barho Prasad vs State Of Bihar & Anr on 22 June, 2011

Patna High Court – Orders
Barho Prasad vs State Of Bihar & Anr on 22 June, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29487 of 2008

Barho Prasad, son of Late Ramdeo Mahto, Mohalla Ramna, Sherghati, Ps Sherghati, Dist. Gaya –
Petitioner.

Vs.

1) The State of Bihar,

2) Chandradeo Prasad, son of Late Ram Prasad Lal, village Nariyahi, PS Anchal, Gurua,
Dist. Gaya – Opp. Parties.

22.6.2011 The petitioner has challenged the order of cognizance,
2
dated 18.1.2008 for the offences alleged to have been committed

under sections 148, 323, 379, 384 and 452/504 of the Penal Code.

The grounds of challenge are that the complainant

opposite Party no. 2 has been consistently making efforts to

somehow or the other grab the land allegedly belonging to the

petitioner. It has been submitted that several cases have been filed

by opposite party no.2 under sections 107, 144 and 188 of the

Code of Criminal Procedure. There is also a title suit pending for

the land in question where the occurrence is supposed to have

taken place. The defence of the petitioner is that no such

occurrence took place and that if it is presumed that such

occurrence took place, the petitioner has the right to defend his

property which is in his possession

These aspects of the matter cannot agitated at this

stage of the case. The petitioner will have the liberty to raise these

issues at the appropriate stage of the case.

This application is, thus, disposed of.

         haque                                                    ( Sheema Ali Khan, J.)