High Court Patna High Court - Orders

Hamid Raja Ansari vs State Of Bihar on 22 September, 2011

Patna High Court – Orders
Hamid Raja Ansari vs State Of Bihar on 22 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. REV. No.1312 of 2009
                 Hamid Raja Ansari, son of Late Gulam Mustafa Ansari, resident
            of village-Attaulhpur, P.S.-Lalganj, District- Vaishali.
                                                                     .....Petitioner
                                               Versus
                                         The State of Bihar
                                                           ...........Opposite Party
                                             -----------

3. 22.09.2011 The accused petitioner has preferred this

revision application against the order dated 18.06.2009

passed by the learned Judicial Magistrate, Ist Class,

Hajipur in G.R. No.1872/2007 arising out of Bidupur P.S.

Case No.193/07 by which the petition filed under Section

239 Cr.P.C. by the petitioner for discharge has been

rejected.

Heard Mr. Arvind Kumar, the learned

counsel for the petitioner and Mrs. I.B.Pandey, the

learned A.P.P. for the State.

The allegation is that the petitioner is a

Karamchari in Bidupur Block and had got printed his

own receipt book and had been extracting money from

people and arrogating the government money.

It appears from the impugned order of the

learned Magistrate that the witnesses in Para Nos.4, 6, 13,

14, 15, 16, 17, 18, 19 & 20 of the case diary have
2

supported the allegation against the petitioner. There is

sufficient material against the accused petitioner for

framing of charges against him and the petition under

Section 239 Cr.P.C. for discharge has been rejected.

Considering the facts and circumstances

stated above, I do not find any ground to interfere with

the impugned order. This petition is dismissed.

V.K. Pandey                         ( Amaresh Kumar Lal, J.)