High Court Patna High Court - Orders

Bhudeo Yadav & Anr vs State Of Bihar on 23 June, 2011

Patna High Court – Orders
Bhudeo Yadav & Anr vs State Of Bihar on 23 June, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR.MISC. NO.30016 OF 2008
    1. BHUDEO YADAV, SON OF LATE SHITAL YADAV, PANCHAYAT SEVAK,
       KHAGARIA BLOCK, DISTRICT KHAGARIA
    2. RABINDRA PANDEY, SON OF LATE KAILASH PANDEY, STENO, OFFICE
       OF THE D.D.C., KHAGARIA
                                 VERSUS
                           THE STATE OF BIHAR
                                 **********

2 23/06/2011 The petitioners are aggrieved by the order dated

29.02.2008 passed in Khagaria (Chitraguptanagar) Police

Station Case No. 26 of 2005 (G.R. No. 63 of 2005) by

which the Judicial Magistrate, Khagaria has rejected the

discharge application filed on behalf of the petitioner

under Section 239 of the Code of Criminal Procedure.

The main contention of the petitioner is that the

case has been instituted at the instance of an Assistant

Teacher who had given his written report to the D.D.C.,

Khagaria in order to pressurize the petitioners for calling

of the strike. It is further submitted that the impugned

order is mechanical and without application of mind.

On perusal of the impugned order, it appears

that the Court below has considered the materials in the

case diary and has found that a prima facie case is made

out against the petitioners and has, therefore, rejected

their application under Section 239 of the Code of

Criminal Procedure.

I do not find any illegality in the order
2

impugned, and as such, this application is dismissed.

Anand                                      ( Sheema Ali Khan, J. )