High Court Patna High Court - Orders

Binod Kumar Singh @ Binod Kumar vs The State Of Bihar on 15 September, 2011

Patna High Court – Orders
Binod Kumar Singh @ Binod Kumar vs The State Of Bihar on 15 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.28351 of 2009
                 Binod Kumar Singh @ Binod Kumar S/o Shri Ram Chandra
                 Prasad, resident of village- Andauli, P.S. Saksohra, District-
                   Patna              .............                        Petitioner.
                                            Versus
                    The State Of Bihar ..................... Opposite Party.
                                ----------------------------------

2 15-09-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

While invoking the jurisdiction of this court

vested under Section-482 of the Cr.P.C., the petitioner has

challenged the impugned order dated 25-06-2008 passed

by Additional Chief Judicial Magistrate, Bihar Sharif in

Harnaut P.S. Case No. 147 of 2007 whereby and

whereunder, he has taken cognizance for the offences

under Sections-409, 420, 465, 467, 468, 470, 471,

120B/34 of the Indian Penal Code against the petitioner as

well as other accused persons and transferred the case

record to the court of Sri M.K. Roy, J.M. Ist Class, Bihar

Sharif for trial.

It would appear from Annexure-1 to this petition

that Harnaut P.S. Case No. 147 of 2007 was registered

for the offences under Sections-409, 420, 465, 467, 468,

470, 471, 120B/34 of the Indian Penal Code against six

persons including the petitioner who was working as

Junior Engineer at the relevant time.

It would appear from Annexure-1 to this petition

that the petitioner and some other accused persons were
2

made accused at the direction of the District Magistrate as

they were found guilty in execution of government

schemes.

After investigation, the police submitted first

charge sheet against two accused persons and after

receipt of the first charge sheet, the learned Chief Judicial

Magistrate took cognizance for the above-said offences.

Subsequently, the police submitted supplementary charge

sheet against four persons including the petitioner and the

learned Chief Judicial Magistrate took cognizance of the

offences passing impugned order against which this

petition has been filed.

Learned counsel appearing for the petitioner

submits that at the relevant time, the petitioner was

working as Junior Engineer and as a matter of fact, he

discharged his duties as per official rules and there was

nothing against the petitioner either in the first information

report or in the entire case diary but in spite of that, the

learned Chief Judicial Magistrate without applying his

judicial mind, passed the impugned order which is not in

accordance with law as the cognizance of an offence is

only taken once.

In my view, the petitioner may raise all his pleas

before the trial court at the time of framing of the charge

and it is not an appropriate stage to interfere into the

impugned order of the learned court below by exercising
3

the extra ordinary power vested under Section-482 of the

Cr.P.C. in this court.

In view of the aforesaid discussion, this petition

is dismissed at the stage of admission itself. However, if

the petitioner raises his pleas before the trial court at the

time of framing of the charge, the learned trial court shall

consider all the pleas of the petitioner and shall pass the

order on the basis of materials available before him in the

case diary and other relevant documents of the

prosecution without being prejudiced by this order.

AKV/-                            ( Hemant Kumar Srivastava,J.)