High Court Patna High Court - Orders

Manoj Kumar Saraf vs State Of Bihar &Amp; Anr on 29 June, 2010

Patna High Court – Orders
Manoj Kumar Saraf vs State Of Bihar &Amp; Anr on 29 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.2197 of 2000
                            SANTOSH CHANDRA JHA
                                       Versus
                          RAJESH KUMAR SINGH & ANR
                                         with
                              Cr.Misc. No.4212 of 2000
                              MANOJ KUMAR SARAF
                                       Versus
                             STATE OF BIHAR & ANR
                                         with
                              Cr.Misc. No.4187 of 2000
                              MANOJ KUMAR SARAF
                                       Versus
                             STATE OF BIHAR & ANR
                                      -----------

5. 29.6.2010. Heard.

The three petitions arise out of one Complaint Petition

No.782(C)of 1999. The three petitioners in the three petitions have

been summoned to stand their trial under Sections 406, 420 and

120B of the IPC and 138 of the Negotiable Instrument Act with

some other accused persons. I have gone through the complaint

petition and I find nothing except that they are named in the

complaint petition. There is no act or role assigned to any of the

three petitioners. As regards the whole allegations of cheating,

defrauding or issuing cheques which could bounce later on while

sent for collecting the amount to a bank, the roles are definitely

assigned to accused persons other than the three petitioners and

keeping that in mind the prosecution of the three petitioners

through the above complaint petition and the above order of
2

summoning appears a complete abuse of process of the court. The

three petitions succeed as against the three petitioners and is hereby

allowed by the summoning order as regards the three petitioners.

Stay granted earlier is vacated.

B.Kr.                             ( Dharnidhar Jha, J.)