High Court Patna High Court

Harivansh Rai vs State Of Bihar on 9 February, 2011

Patna High Court
Harivansh Rai vs State Of Bihar on 9 February, 2011
Author: Smt. Sheema Khan
                CRIMINAL MISCELLANIOUS No.32269 OF 2004

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

HARIVANSH RAI, SON OF KAMLESHWARI RAI, RESIDENT OF VILLAGE
SIRDILPUR, P.S. PATORY, DISTRICT SAMASTIPUR.
----------------------------------------------------------------------------------- PETITIONER
                                               Versus
1.

THE STATE OF BIHAR.

2. ARUN KUMAR SINHA, THE THEN O/C OF PATORI POLICE STATION,
P.S. PATORI, DISTRICT SAMASTIPUR.

————————————————————————– OPPOSITE PARTIES

For the petitioner :- Mr. Ganesh Prasad Singh, Advocate
Mr. C.M. Jha, Advocate
For the State :- Mr. Jharkhandi Upadhyay, A.P.P.

PRESENT

THE HON’BLE JUSTICE SMT. SHEEMA ALI KHAN

S.A. Khan,J. Heard learned counsel for the

petitioner and the counsel appearing

on behalf of the State.

2. The petitioner has challenged

the order dated 22.3.2004, passed by the

Chief Judicial Magistrate, Samastipur,

in G.R. Case No. 1734 of 2000, arising

out of Patory P.S. Case No. 149 of 2000.

3. I do not think that this is a

fit case in which the Court can decide

whether the petitioner participated in
-2-

the occurrence or not on the basis of

the materials before this Court. It

would require a full fledged trial.

4. In the result, this application

is dismissed.

Patna High Court, (Sheema Ali Khan, J.)
The 9th of Feb., 2011
N.A.F.R./Sanjay