High Court Patna High Court - Orders

Manoj Kumar vs State Of Bihar on 3 May, 2011

Patna High Court – Orders
Manoj Kumar vs State Of Bihar on 3 May, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. REV. No.866 of 2009
              MANOJ KUMAR SON OF WALMIKI PRASAD R/O- VILLAGE
             AHIYAPUR, MUSHAHRI, P.S.- SARMERA, DISTRICT- NALANDA.
                                             Versus
               1. THE STATE OF BIHAR
               2. DR. ISRAR AHMAD, S/O- LATE MD. USMAN, R/O- MOHALLA
                  CHHAJJU KHARI KUNAWA, P.S.- BIHAR, DISTRICT-
                  NALANDA.
               For the petitioner      : Mr. Farooque Ahmad Khan, Advocate.
               For the State           : Mr. Quamar Raza, Advocate
               For the O.P.            : Mr. Abha Singh, APP
                                           -----------

2 03.05.2011 Heard learned counsel for the petitioner and the

State.

Petitioner assails the order dated 27.4.2009

passed by learned Sub-Divisional Magistrate, Biharsharif in

a proceeding under Section 144 of the Code of Criminal

Procedure (for short the Code) vide Case No. 47M of 2009.

It is admitted at Bar that by efflux of time, the

order impugned has lost its force. Learned counsel for the

petitioner submits that there is/are certain observation in the

order which touches on the title/possession of the parties

over the said land. It is submitted that this Court may

observe that any findings on that aspect shall not prejudice

the claim/interest of the parties to the said proceeding.

Learned counsel appearing on behalf of O.P.

No. 2, on the other hand, submits that since the order has

already become ineffective by statutory provisions contained

in the Code itself, no observation is required in the matter.

He, however, concedes that this Court may observe that any
2

observation made in the order beyond the scope of Section

144 Cr.P.C. shall not be prejudicial to the interest of the

parties.

It appears that parties are in agreement on one

point that the proceeding being summary in nature, the

observations made by the learned Magistrate in the order

impugned for deciding the issue before it, may have some

adverse effect on the claim of title/possession asserted by

the parties.

In the interest of justice, this Court is inclined to

observe that any finding/observation made in the impugned

order which touches the right/interest and title of the parties

in the proceeding over the land in question shall not

prejudice the case of the parties.

With this observation, the application is

dismissed.

( Kishore K. Mandal, J)
pkj