High Court Patna High Court - Orders

Kritya Nand Roy @ Kritya Nand … vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Kritya Nand Roy @ Kritya Nand … vs The State Of Bihar on 6 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.28846 of 2011
                    Kritya Nand Roy @ Kritya Nand Prasad Roy son of
                    Late Gorakh Prasad Roy, R/o village Marwa P.S. Bihpur
                    District Bhagalpur              .........Accused/petitioner
                                             Versus
                    The State Of Bihar          ..................Opposite Party.
                                        ----------------

2 06.09.2011 Heard learned counsel for the petitioner as well as

learned A.P.P on behalf of the State.

Petitioner accused Kritya Nand Tory @ Kritya Nand

Prasad Roy has preferred the instant petition under section 482

Cr.P.C. for quashing the order dated 27.07.2008 passed by the

Additional Chief Judicial Magistrate, , Naugachia in connection

with SC/ST Bhagalpur P.S. Case No. 22 of 2007, G.R. No. 515

of 2007 whereby and where-under petitioner has been summoned

to face the trial for the offence punishable under section 3 (X) of

the SC/ST (P A ) Act.

Shorn of unnecessary details, Mosmat Maya Devi

wife of late Ramji Prasad Paswan filed a written report before

Harijan Thana, Barari, Bhagalpur, against the petitioner. On the

basis of above referred written report, case was instituted on

7.6.2007 and investigation was entrusted to D.N. Saha, S.I-cum-

O.C of Barari Police Station. From annexure-4, the charge sheet,

it is evident that the case was investigated apart from above

referred D.N. Saha, S.I. & by Jai Ganesh Pathak A.S.I.

Taking into account the notification published in

official gazette on 9th August 2008 whereby and where-under the

officer below the rank of Deputy Superintendent of Police was
2

authorized to investigate the case and the enforcement of aforesaid

notification which was made to retrospective application was put

under challenge and as per decision reported in 2011 (2) B.B.C.J

420 has been held to be prospective in application that means

to say from the date of publication of notification in the official

gazette , i.e. 9th August 2008.

Learned counsel for the petitioner as well as the

learned A.P.P. fairly conceded on this score. Consequent

thereupon no room is left for any hitch further more, as admittedly

after registration of case on 7.6.2007 it was investigated by the

police officer not found competent to be. The order impugned in

the aforesaid background is found to be illegal and is accordingly

quashed.

Instant criminal miscellaneous petition stands allowed.

(Aditya Kumar Trivedi, J)

M.Rahman