High Court Patna High Court - Orders

Gopal Prasad Singh vs State Of Bihar on 21 June, 2011

Patna High Court – Orders
Gopal Prasad Singh vs State Of Bihar on 21 June, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.28458 of 2008
GOPAL PRASAD SINGH, SON OF MAHENDRA SINGH, RESIDENT OF VILLAGE
CHAMPAPUR, POST BAKHTIYARPUR, P.S. BAKHTIYARPUR, DISTRICT PATNA AT
PRESENT POSTED AS BLOCK EDUCATION EXTENSION OFFICER, BAIRGANIA,
DISTRICT SITAMARHI. ----- PETITIONER
                                       Versus
                  THE STATE OF BIHAR ---- OPPOSITE PARTY

For the petitioner :   Mr. Sunil Kumar Verma, Advocate
                       Mr. Suman Kumar Verma, Advocate
For the State:         Mr. Jharkhandi Upadhyay, A.P.P.
                                           -----------

2 21.6.2011 Heard learned counsel for the petitioner and the

counsel appearing on behalf of the State.

The petitioner has challenged the order dated

30.12.2006 by which cognizance has been taken against the

petitioner for the offences under Section 384 of the Indian Penal

Code.

Briefly stated the prosecution case as made out in the

complaint petition by a teacher of a school is that some

construction work was to be done for the school. The complainant

began to undertake the construction of the two toilets etc. The

money for the work was withdrawn by joint signature of the

Principal of the school and the Secretary of the Education

Committee. It has been alleged by the complainant that the

Secretary of the Education Committee as well as the Principal

demanded a sum of Rs. 60,000/- for passing the said bills. The

complainant is said to have made a complaint to the Block

Education Extension Officer, Bairgania, Sitamarhi (Petitioner) and

the Officer Incharge of Bairgania. On the basis of the aforesaid
2

facts, the petitioner who is the Block Education Extension Officer

has been made accused.

Learned counsel for the petitioner submits that no

offence under Section 384 of the Indian Penal Code is made out

against the petitioner. Section 383 of the Indian Penal Code deals

with extortion which envisages that if a person puts any person in

fear of any injury to that person, or to any other, and thereby

dishonestly induces the person so put in fear to deliver to any

person any property or valuable security, or anything signed or

sealed which may be converted into a valuable security commits

“extortion”. It would apparent from the definition of the offence

that the petitioner had neither demanded any money nor had he

threatened or put the complainant in any fear or in fact had any

interaction with the complainant and as such the offence under

Section 384 of the Indian Penal Code is not made out against this

petitioner.

In the result, I quash the order of cognizance dated

30.12.2006, passed in Complaint Case No. C-I/1286/06 giving rise

to Trial No. 2058 of 2006.

This application is allowed.

Sanjay                                          ( Sheema Ali Khan, J.)