High Court Patna High Court - Orders

Birendra Thakur @ Birendra Kumar @ … vs State Of Bihar &Amp; Ors on 15 July, 2008

Patna High Court – Orders
Birendra Thakur @ Birendra Kumar @ … vs State Of Bihar &Amp; Ors on 15 July, 2008
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.8110 of 2004
    BIRENDRA THAKUR @ BIRENDRA KUMAR @ GANESH THAKUR & ORS
                                 Versus
                       STATE OF BIHAR & ORS
                                -----------

9 15 July 2008 Heard.

This application has been filed for quashing the order

dated 17.1.2004 passed by Sri Bhola Nath Tiwari, Judicial Magistrate,

1st class, Muzaffarpur in complaint case no. 2702/2003 corresponding

to Tr. No. 1805/2004 whereby and where under he had taken

cognizance u/ss 364A, 365 and 120B of the Penal Code and issued

summons against the petitioners.

A supplementary affidavit has been filed on behalf of

the petitioners in which prayer has been made to quash the charges

framed against the accused on 11.5.2006 by the 5th Additional

Sessions Judge in Sessions Trial no. 565/2005.

The argument of the learned counsel is that the victim

boy was recovered on 4.11.05 from the place of his Mousa. He was

never kidnapped by the accused persons. Learned counsel pointed out

that all the allegations are false and the charge should not have been

framed against the petitioners/accused.

It appears that complaint petition was filed in the court

of Chief Judicial Magistrate, Muzaffarpur on 11.11.2003 for an

occurrence which had taken place on 7.11.2003. It further appears

that complainant was examined on S. A. and during enquiry u/s 202 of

the Cr. P. C seven witnesses were examined and the learned

Magistrate by order dated 17.1.2004 came to an opinion that there was
2

sufficient material to proceed further against the petitioners for

offence punishable u/ss 364A, 365 and 120B of the Indian Penal Code

and accordingly issued summons against them. Against the said order

dated 17.1.2004 the petitioners/accused have preferred the present

application for quashing before this court.

It appears from the supplementary affidavit that

during the pendency of this application the case was committed to the

court of Sessions and on 11.5.06 the learned 5th Additional Sessions

Judge, Muzaffarpur in Sessions Trial no. 565/05 framed charges

against the petitioners/accused u/ss 364A, 365 and 120B of the Indian

Penal Code.

Considering the above facts and circumstances of the

case, at this stage no interference is required. This application is,

accordingly, dismissed. However the petitioners will be at liberty to

raise their points/grievance before the court below at the appropriate

stage of the case.

BKS                                        (M. Saran,J.)