High Court Patna High Court - Orders

Gyasuddin Ansari vs The State Of Bihar & Ors on 14 July, 2011

Patna High Court – Orders
Gyasuddin Ansari vs The State Of Bihar & Ors on 14 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.36414 of 2008
                          Gyasuddin Ansari S/o Manzoor Ansari, R/o Village-Baijalahan,
                          P.S.-Gopalpur, District-Gopalganj.
                                                                               .......Petitioner
                                          Versus
                    1.    The State Of Bihar.
                    2.    Mirtyunjay Mishra S/o late Harikesh Mishra.
                    3.    Rubi Mishra Daughter of Harikesh Mishra.
                          Both residents of Village-Baijalahan, P.S.-Gopalganj, District-
                          Gopalganj.
                                                                       ........Opposite Parteis
                                         -----------

02 14.07.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner is accused in a case registered under

Section 366 (A) of the Indian Penal Code.

Learned counsel submits that the statement under Section

164 of Cr.P.C. in the case indicates that the girl and the petitioner were

friends and that the petitioner had not indulged any illegal act with the

girl in question. It is also submitted that she is 16 to 17 years away and,

as such, no offence is made out under Section 366(A) of the Indian

Penal Code.

In case, the parties compromise the matter in future and

the Court comes to the conclusion that they are merely friends and that

the allegation of kidnapping is incorrect. It would open to the Court to

record this finding and pass appropriate orders.

However, the aforesaid grounds and submissions cannot

be the basis for quashing of the order of cognizance.

This application is, thus, dismissed.

(Sheema Ali Khan, J.)
Safik