High Court Patna High Court - Orders

Janardan Prasad @ Janardan … vs State Of Bihar on 28 July, 2011

Patna High Court – Orders
Janardan Prasad @ Janardan … vs State Of Bihar on 28 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.41058 of 2008
    1. Janardan Prasad @ Janardan Srivastava, Son of late Rudal Prasad
    2. Bijay Kumar Srivastava @ Bijay Srivastava
    3. Binay Kumar Srivastava @ Binay Srivastava
    4. Ajay Kumar Srivastava @ Ajay Srivastava
    All three ( 2 to 4) sons of Janardan Srivastava @ Janardan Prasad.
    5. Sima Devi, Wife of Bijay Kumar Srivastava
    6. Sabita Devi, Daughter of Janardan Prasad
    7. Umrawati Devi, Wife of Janardan Prasad
    8. Sarita Sinha, Daughter of Janardan Prasad
    All of Mohalla Nai Basti Mahadewa, PS Siwan Muffasil, District Siwan ---- Petitioners
                                                Versus
                                   State Of Bihar --- Opposite Party
                                               -----------
2       28.7.2011                     Heard the parties.

                                      The    petitioners        had    earlier      filed     a

case under Sections 323 and 324 of the Indian

Penal Code. The informant of the present case

i.e. Siwan Muffasil PS Case No. 109 of 1996 is

the tenant of the house of the petitioners.

Apparently there is a dispute between them.

The allegation in the First Information Report

is that all the petitioners which includes the

entire family entered into the lane leading to

the house of the informant and threw Acid

through a window which seriously injured the

son and daughter of the informant. The

Investigating Officer in this case has retired

and, therefore, the petitioners have filed an

application under Section 310 of the Code of

Criminal Procedure. Section 310 of the Code of

Criminal Procedure envisages that after due
2

notice to the parties, the Court may order for

inspection of any place when an offence is

alleged to have been committed, or any other

place which it is in his opinion is necessary

to view, for the purpose of properly

appreciating the evidence given at such inquiry

or trial. It is further provided that the

memorandum will be part of the proceedings.

Learned counsel appearing on behalf of

the petitioners submits that it is not possible

that at 9.30 p.m. in the night in the township

of Siwan, persons will enter in such a manner

and commit an offence of this nature. It is

submitted that it is improbable that the Acid

could have been thrown from the window in such

a manner as to injure the son and daughter to

such an extent.

Counsel appearing on behalf of the

opposite party submits that the place of

occurrence has now changed. There are two

options for the Court, either to give an

opportunity to the petitioners to exhibit the

case diary which indicates the place of

occurrence or the Court may order local

inspection to determine whether it is probable

that an occurrence could have been taken place
3

in the manner it did, as it would be in the

interest of justice to determine this question.

In the result, I direct that the Fast

Track Court No. I at Siwan (concerned Court) to

follow either process suggested above in

Sessions Trial No. 6 of 2000. In case the

Court below orders local inspection, the date

may be fixed in presence of the person who is

to inspect and in presence of the parties. The

inspection should be done by the present

Officer Incharge of the Police Station who

would be in a better position to appreciate the

facts and record the place of occurrence in

this case. The said inspection should be done

within a period of two months on receipt of a

copy of this order. Counsel for the

petitioners is directed to produce a copy of

this order within a period of one month.

This application is disposed of with

the aforesaid observations.

Sanjay                                         (Sheema Ali Khan, J.)