High Court Patna High Court - Orders

Davesh Chandra Saxena vs The State Of Bihar Through Vig on 14 February, 2011

Patna High Court – Orders
Davesh Chandra Saxena vs The State Of Bihar Through Vig on 14 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.3184 of 2011
     DAVESH CHANDRA SAXENA s/o Late Saryu Prasad Saxena, R/o Mohalla- Postal Park,
     Road, No.1, Near Postal Part, Post Office, P.S.- Kankarbagh, District- Patna.
                                                                                   ...Petitioner

                                          Versus

          THE STATE OF BIHAR THROUGH VIGILANCE                                        ...OP
                                 -----------

3/ 14.02.2011 Heard the parties.

The petitioner has sought quashing of the entire

proceeding in Special Case No. 30 of 1988 pending before the

Special Judge II, Vigilance, Patna, on the ground that no sanction

under section 197 Cr. P. C. and section 19 of the Prevention of

Corruption Act, 1988, has been obtained. However, during

argument, the petitioner confined his prayer to seeking quashing

only on the ground that no sanction had been obtained under section

197 Cr. P. C.

The prosecution case is that the petitioner by his lapse in

official duty had caused loss of Rs.4900/- to the government

exchequer. The case was instituted on 22.8.1988, whereafter charge-

sheet was submitted on 30.06.1992 and the police papers were

supplied in the year 2007, whereas, charges were framed on

10.12.2008. After examination of the witnesses, case of the

prosecution was closed on 06.08.2010 and the statement of the

accused was recorded under section 313 Cr. P. C. on 09.08.2010,

whereas, the defence was closed on 2.10.2010. This application has

been filed on 24.01.2011 seeking quashing on the question of

sanction.

2

Considering that the petitioner has been charged also

under the various offences punishable under the provision of

Prevention of Corruption Act as also that the trial is at the fag ended

I am not inclined to interfere in the matter.

However, it will be open to the petitioner to raise this

point at the stage of argument since in the facts of this case such an

issue can be determined only at that stage.

With this observation, the application is disposed of.

JA/-                                            (Anjana Prakash,J.)