High Court Patna High Court - Orders

Basudeo Paswan vs State Of Bihar on 3 August, 2011

Patna High Court – Orders
Basudeo Paswan vs State Of Bihar on 3 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.45145 of 2008
    Basudeo Paswan, Son of Sri Ram Paswan, Resident of Village Purab Tola, Ward No. 14, PS
                         Kahalgaon, District Bhagalpur ---- Petitioner
                                            Versus
                               State Of Bihar ---- Opposite Party

For the petitioner :   Mr. Rajive Ranjan Singh, Advocate
For the State :        Mr. Jharkhandi Upadhyay, A.P.P.
                                            -----------

2 3.8.2011 Learned counsel for the petitioner submits that the order

dated 3.7.2008, passed under Section 210 of the Code of Criminal

Procedure should be set aside by this Court on the ground that the

allegations in the case of Kahalgaon P.S. Case No. 13 of 2008 does

not contain the same facts as contained in the complaint petition filed

by this petitioner. It is specifically stated that the petitioner has filed

the complaint under Section 302 of the Indian Penal Code naming

certain persons as accused whereas in the police case, the case was

instituted under Section 307 of the Indian Penal Code. It is further

submitted that the contents of the two cases i.e. facts of the First

Information Report and the facts of the complaint petition are also

different.

In my opinion, the Chief Judicial Magistrate, Bhagalpur

ought to examine the contents of the Kahalgaon P.S. Case No. 13 of

2008 as well as the allegations contained in the complaint petition and

thereafter come to a decision regarding the application filed under

Section 210 of the Code of Criminal Procedure.

The order dated 3.7.2008, passed in Complaint Case No.

516 of 2008 is quashed.

This application is allowed.

2

Counsel for the petitioner is directed to produce a copy of

this order before the Chief Judicial Magistrate, Bhagalpur or any other

Court where the matter is pending, within a period of one month from

the date of receipt of a copy of this order failing which this application

shall stand dismissed.

Sanjay                                             (Sheema Ali Khan, J.)