High Court Patna High Court

Guru Dayal Singh @ Khokha Singh vs State Of Bihar on 9 April, 2010

Patna High Court
Guru Dayal Singh @ Khokha Singh vs State Of Bihar on 9 April, 2010
Author: Rakesh Kumar
                     Criminal Miscellaneous No.8437 OF 1999
                                    ----

In the matter of an application under Section
482 of the Code of Criminal Procedure, 1973.

—-

GURU DAYAL SINGH @ KHOKHA SINGH, SON OF LAKHAN
SINGH, RESIDENT OF JANI BAZAR, P.S. TOWN AND
DISTRICT- SASARAM, ROHTAS.

                             ...           ...   PETITIOINER.
                                     Versus

THE STATE OF BIHAR … … OPPOSITE PARTY.

—-

                  For the Petitioner :         None.
                  For the State       : Mrs. Indu Bala Pandey,A.P.P.
                                     ----
                                 P R E S E N T

THE HON’BLE MR. JUSTICE RAKESH KUMAR

—-

Rakesh Kumar,J. No one appears on behalf of the

petitioner either to press this petition or to

make a prayer for adjournment.

2. Sole petitioner, while invoking

inherent jurisdiction of this Court under

Section 482 of the Code of Criminal Procedure,

has prayed for quashing of order dated 10.3.1999

passed by Additional Sessions Judge 3rd, Rohtas

at Sasaram. By the said order, learned

Additional Sessions Judge has rejected the

petition filed on behalf of the petitioner under

Section 227 of the Code of Criminal Procedure

for his discharge.

3. On perusal of record, it is evident

that in the present case, a truck, which was
-2-

loaded with some kirana articles while coming

from Haryana and going to Aurangabad was looted.

The said truck was looted by the accused persons

and in the said occurrence, driver of the truck

was also murdered. Accordingly, a case vide

Dehri P.S. Case No.6 of 1997 was registered for

the offences under Sections 302, 201, 394 and

411 of the Indian Penal Code. It appears that

some of the looted articles were recovered from

the premises of the petitioner.

4. After investigation, police

submitted charge sheet and case was committed to

the court of Sessions. At the stage of charge, a

petition was filed under Section 227 of the

Cr.P.C. on behalf of the petitioner for his

discharge. Learned 3rd Additional Sessions Judge

after hearing the parties and examining the

record including the case diary by its order

dated 10.3.1999 had rejected the discharge

petition.

5. Aggrieved with the rejection of the

discharge petition vide order dated 10.3.1999

passed by 3rd Additional Sessions Judge, Rohtas

at Sasaram, the petitioner approached this Court

while invoking its inherent jurisdiction. By an
-3-

order dated 30.7.1999, this petition was

admitted for hearing and while admitting the

case for hearing, this Court directed that

during the pendency of this application, further

proceedings with regard to petitioner, namely,

Guru Dayal Singh @ Khokha Singh, in Sessions

Trial No.592 of 1997/Tr. No.167 of 1997 pending

in the court of 3rd Additional Sessions Judge,

Rohtas at Sasaram, shall remain stayed and

thereafter, stay order is still continuing. It

appears that after obtaining the order of stay,

the petitioner has lost his interest in the

present case and due to that reason, at the time

of hearing, none has come forward either to

press this petition or to make a prayer for

adjournment.

6. I have examined the impugned order

and the petition, I am of the view that while

rejecting the discharge petition, the learned

Additional Sessions Judge has committed no

error.

7. Accordingly, I do not find any

merit in this case and petition stands rejected.

8. In view of rejection of this

petition, interim order of stay, which was
-4-

passed on 30.7.1999, automatically stands

vacated.

9. Let a copy of this order be

communicated to the court below forthwith.

10. In this case, earlier copy of case

diary was called for and same is lying on the

record of the case.

11. Office is directed to remit back

the case diary to the court below.

( Rakesh Kumar,J.)
PATNA HIGH COURT
Dated 9.4.2010
N.A.F.R./N.H.