IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5901 of 2010
DINESH MEHTA & ORS
Versus
STATE OF BIHAR
-----------
4/ 01.07.2010 This court had called for an explanation from the
Magistrate concerned as to why cognizance was taken only under
sections 436 and 120-B Indian Penal Code even though from the
narrative of the complaint a complete case under section 302 Indian
Penal Code was made out.
Explanation has been sent by the Chief Judicial
Magistrate, Araria, who has merely narrated the sequence of event.
I do not understand what he has meant by sending this
communication to this court since whatever he has stated is very
obvious and need not be clarified. What this court was specifically
asking was why even though a clear case under section 302 Indian
Penal Code was made out cognizance was taken only under sections
436 and 120-B Indian Penal Code.
Call for an explanation from the Chief Judicial
Magistrate, Araria, in this regard.
Let this order be communicated to the District & Sessions
Judge, Araria, for his comments.
The explanation must reach this court within three weeks.
JA/- (Anjana Prakash, J.)