High Court Patna High Court - Orders

Md.Sarvare Islam vs State Of Bihar on 21 June, 2011

Patna High Court – Orders
Md.Sarvare Islam vs State Of Bihar on 21 June, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.28688 of 2008

Md. Sarvare Islam, son of Late Haji Abdul Wahid, Mohalla Ali Nagar, PS and District Saharsa -
petitioner.
                                             Vs.
                                      The State of Bihar.

2       21.6.2011

Heard learned counsel for the petitioner and the State.

The petitioner is aggrieved by order, dated 26.3.2008

by which the court has rejected the petition of the petitioner filed

under section 227 of the Cr.P.C.

The petitioner is the patron of Minority Youth

Committee which is recognized by the Government of Bihar. The

police raided the premises of the committee and discovered that

half manufactured arms were there in the premises. It is submitted

that it is only on the basis of suspicion that the petitioner has been

made an accused in this case. Being a patron would not mean that

the petitioner would be directly involved in the administration of

the committee, and thus cannot be held responsible for the

functioning and day to day affairs of the committee, or for that

matter even be aware of what was taking place at the premises.

In the circumstances this court finds that there is

insufficient material to show that the petitioner was actively

involved in the administration of the minority committee. Merely

attending the meeting of the aforesaid committee would not make

the petitioner directly responsible for any acts or commission

which take place within the premises of the said committee.

This court, thus, finds that the petitioner cannot be

held responsible for the offences under sections 25(1-
2

b)A/26/33/35 of the Arms Act. Accordingly the order, dated

26.3.2008 passed in S.T. No. 317/2003 by the Addl. District and

Sessions Judge cum FTC No. IV, Saharsa is hereby quashed so far

as it concerns the petitioner.

This application is allowed.

haque                                        ( Sheema Ali Khan, J.)