IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15902 of 2008
BIDYA SAGAR SINGH SON OF SRI DHANRAJ SINGH,
RESIDENT OF MOHALLA ADARSHA BIHAR COLONEY, WEST
RAJEEV NAGAR, DISTRICT PATNA.
... ... PETITIONER.
Versus
1. STATE OF BIHAR
2. MADAN MOHAN SHRIVASTAV SON OF LATE BINDA PRASAD,
RESIDENT OF SANJAY GANDHI NAGAR, ROAD NO.8, INDU
NIWASH, HANUMAN NAGAR, P.S. PATRAKAR NAGAR, DISTRICT
PATNA.
... ... OPPOSITE PARTY.
----
For the Petitioner : None
For the State : Mrs. Indu Bala Pandey, A.P.P.
----
2. 25.6.2010. No one appears on behalf of the
petitioner.
The petitioner, while invoking inherent
jurisdiction of this Court under Section 482 of
the Code of Criminal Procedure, has prayed for
quashing of order dated 18.2.2008 passed by
Additional District Judge, F.T.C.-2, Patna in
Cr. Revision No.473 of 2007/181 of 2007. By the
said order, the learned revisional court has
affirmed the order of rejection of discharge
petition, which was filed under Section 245 of
the Code of Criminal Procedure by the
petitioner.
I have perused the impugned order. The
present petition is firstly liable to be
rejected on the ground that in the garb of
filing a petition under Section 482 of the Code
2
of Criminal Procedure, virtually, the
petitioner has filed second Cr. Revision
petition, which is barred under Section 397(3)
of the Code of Criminal Procedure. Besides on
merit also, there is nothing on record
warranting exercise of inherent power in favour
of the petitioner.
Accordingly, the petition stands
rejected.
( Rakesh kumar,J.)
N.H./