High Court Patna High Court - Orders

Kishan Yadav vs State Of Bihar &Amp; Ors on 14 July, 2008

Patna High Court – Orders
Kishan Yadav vs State Of Bihar &Amp; Ors on 14 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.26671 of 2005
                                    KISHAN YADAV
                                           Versus
                               STATE OF BIHAR & ORS
                                         -----------

6 14-7-2008 Heard learned counsel for the petitioner and learned counsel

for the State.

This quashing application has been preferred against the

order dated 18.12.2004 passed by the learned Additional Sessions

Judge, Supaul in Cr.Rev. No. 110/1999 by which he upheld the order

of cognizance dated 3.9.1998 passed against the petitioner/informant

by learned Chief Judicial Magistrate, Supaul in Tribeniganj PS case

no. 89/1997 u/s 182 of the Penal Code.

Shortly stated the case is that the informant/petitioner filed

first information report on 10.6.1997 before the Officer- in-charge,

Tribeniganj police station against the accused/ O. P. no.2 for offence

punishable u/ss 447, 448, 323 and 380 of the Penal Code. The police

investigated the matter and submitted final form with the label

accusation false. The police also submitted prosecution report against

the informant for offence u/ss 182 and 211 of the Penal Code. Learned

Chief Judicial Magistrate, Supaul by order dated 3.9.1998 took

cognizance against the petitioner/informant u/s 182 of the Penal Code.

Against the said order dated 3.9.1998 the petitioner preferred Cr.Rev.

No. 110/1999 before the learned Sessions Judge, Saharsa and the same

was transferred in the file of learned Additional Sessions Judge,

Supaul who by order dated 18.12.04 dismissed the revision. Against

the said dismissal the petitioner has preferred the present application
-2-

for quashing before this court.

Learned counsel submitted that when Tribeniganj PS case

no. 89/1997 was under investigation the petitioner being the informant

filed protest petition on 11.7.1997. He submitted that on 1.11.97 final

report was received in the case along with the prosecution report u/ss

182/211 of the Penal Code. Learned Magistrate accepted the final

report by order dated 1.11.1997 and proceeded on the protest. He

submitted that by order dated 3.9.1998 learned Magistrate took

cognizance u/s 182 of the Penal Code against the petitioner on the

basis of prosecution report submitted by the police and transferred the

case to another Magistrate for disposal. Learned counsel further

submitted that during enquiry few witnesses were examined on behalf

of informant and during the pendency of the enquiry the accused and

the informant compromised the matter and, therefore, by order dated

22.11.2000 learned Magistrate dismissed the protest/complaint u/s 203

of Cr. P. C. It appears that Cr. Rev. no. 110/1997 was preferred by the

petitioner/informant before the learned Sessions Judge in the year

1999. Learned counsel, thus, submitted that learned Chief Judicial

Magistrate illegally continued two parallel proceedings in the same

matter one against the informant and other against the accused

persons.

It appears that in spite of knowledge that learned Chief

Judicial Magistrate has taken cognizance against the

petitioner/informant u/s 182 of the Penal Code he compromised the

case with the accused persons. Therefore, the petitioner himself got
-3-

the protest/complaint dismissed by the Magistrate. The law has to take

its own course. At this stage, this court finds no illegality in the order

of cognizance. Learned Additional Sessions Judge has rightly

dismissed the revision.

In the aforesaid facts and circumstances, at this stage, no

interference is required. This application is, accordingly, dismissed.

However, petitioner will be at liberty to raise his points before the

court below at the appropriate stage of the case.

BKS/                                (M. Saran, J.)