IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44312 of 2008
Jiut Bhagat, Son of late Jagdish Bhagat, Resident of Village Mishrichak, PS Nawtan, District
Siwan --- Petitioner
Versus
1. The State Of Bihar.
2. Harishankar Ram, Son of Bihari Ram, Resident of Village Mishrichak, PS Nawtan,
District Siwan ---- Opposite Parties
-----------
2 2.8.2011 Heard learned counsel for the
petitioner and the counsel appearing on behalf
of the State.
The petitioner is aggrieved by the
order dated 19.9.2008 by which the Court has
refused to discharge him under Section 3(i)(x)
of the S.C./S.T. Act. It is submitted on
behalf of the petitioner that on perusal of the
First Information Report, appears that no case
is made out under Section 3(i)(x) of the
S.C./S.T. Act inasmuch as according to the
informant the occurrence took place at his door
step and not at a public place. If, this fact
is true and this is consistent evidence on
record, I do not see how a case should be made
out under Section 3(i)(x) of the S.C./S.T. Act.
In the result, I quash the order dated
19.9.2008 passed by the Special Judge, Siwan in
Trial No. (Spl) 31 of 2008 and remand the
matter back to the Special Judge, Siwan to hear
the petitioner along with the informant on the
2
point of framing of charges afresh and pass
orders within a period of two months on receipt
of a copy of this order. Counsel for the
petitioner is directed to produce a copy of
this order before the Court concerned, within a
period of one month from the date of
receipt/production of a copy of this order.
This application is disposed of with
the aforesaid observations and direction.
Sanjay (Sheema Ali Khan, J.)