IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9439 of 2008
MANTUN OJHA
...PETITIONER
Versus
THE STATE OF BIHAR
...OPPOISTE PARTY
For the petitioner :Mr.A.K.Thakur &
Mr. Pawan Kumar
For Electricity Board :Mr.Vinay Kirti Singh
For the State :Mr. Jharkhandi Upadhyay,APP
-----------
04. 11.10.2010 Petitioner has questioned the legality of the FIR lodged
under section 379 IPC and section 135 of the Indian Electricity
Ac, 2003 on the ground that the same has been registered by the
police, although on the statements of Assistant Electrical Engineer.
Admitted position is that section 151(A) has been added
by virtue of amendment brought about in the year 2007. The FIR
was instituted in the year 2006. There is no interim order passed in
favour of the petitioner. The FIR must have culminated into filing
of charge-sheet.
Learned counsel for the opposite party referring to the
statements made in the counter affidavit states that in fact charge-
sheet has already been submitted. In that view of the matter, the
application has become infructuous.
For all these reasons, this Court is not inclined to
interfere with the matter. The application is accordingly dismissed.
( Kishore K. Mandal )
hr