SB Cr. Misc. Petition No.1282/05
Bhartha Ram Vs. State
1
S.B. Cr. Misc. Petition No.1282/2005
Bhartha Ram
vs
State of Rajasthan
DATE OF ORDER : - 10.7.2008
HON'BLE MR. PRAKASH TATIA, J.
Mr.SK Puniya, for the petitioner.
Mr.VR Mehta, Public Prosecutor.
Heard learned counsel for the parties.
The petitioner is aggrieved against the order of the
trial court dated 3rd Sept., 2003 by which the trial court
took cognizance for offence under Sections 147, 447 and
427/149 IPC against the accused petitioner.
According to learned counsel for the petitioner, there
was dispute going on between the complainant and the
accused party and a regular suit was also pending. The
accused lodged FIR on earlier time wherein a criminal case
was registered against the complainant, however, the
complainant was acquitted by giving benefit of doubt. Then
in the year 2002, the present complainant lodged report
wherein the police submitted negative FR. Therefore, it is
clear that in a dispute of civil/revenue nature, the
SB Cr. Misc. Petition No.1282/05
Bhartha Ram Vs. State
2
prosecution has been launched without any reason and
police found no case made out. It is also submitted that
one of the accused Bhartha Ram who alone is the petitioner
before this Court is handicapped person and taking
cognizance against him deserves to be set aside.
I considered the submissions of learned counsel for
the petitioner and perused the reasons given by the trial
court in its order dated 3rd Sept., 2008 in detail. It appears
that the trial court found that there is material available on
record for taking cognizance for the offence referred above
and proceeded for prosecution of all the accused persons
including the petitioner. The petitioner’s defence could not
have been looked at the stage of cognizance by the trial
court, therefore, the petitioner may prove by evidence his
defence.
I do not find any illegality in the two orders passed by
the courts below. Hence, the misc. petition filed by the
petitioner is hereby dismissed.
(PRAKASH TATIA), J.
c.p.Goyal/-