High Court Jharkhand High Court

Md. Siraj & Anr vs State Of Jharkhand on 20 September, 2011

Jharkhand High Court
Md. Siraj & Anr vs State Of Jharkhand on 20 September, 2011
                           IN THE HIGH COURT OF JHARKHAND RANCHI
                                     Cr. M.P. No. 770 of 2007

                      Md. Siraj and Anr.                            ...      ...     ...      Petitioners
                                                       Versus
                              State of Jharkhand and Anr.     ...      ...   ...                Opp. Parties

                     CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                         ............

     For the Petitioners  : Mr. Brij Bihari Sinha, Advocate 
     For the State : A.P.P. 

7  /20.09.2011 This   application   has   been   filed   for   quashing   the   First 
Information Report in connection with Bokaro Steel City P.S. Case No.25 
of 2007 dated 24.01.2007. 

It is submitted by Sri Brij Bihari Sinha, learned counsel for 
the   petitioners   that   from   averments   made   in   the   First   Information 
Report,   no   offence   made   out,   therefore,   First   Information   Report   be 
quashed.   He further submits that there is an agreement between the 
parties   for   sale   of   truck.     He   then   submits   that   in   pursuance   of   said 
agreement, the truck was transferred in the name of informant, but in 
spite of that she is not paying the price of truck.   It is submitted that 
when petitioners gave legal notice for payment of price of truck, present 
case filed. 

Having   heard   the   submission,   I   have   gone   through   the 
record of the case.  From perusal of First Information Report, I find that 
there is specific allegation against petitioner no.1 that even after taking 
advance, he did not transfer the truck and when informant requested 
him   for   transferring   the   same,   he   abused   her.     It   is   also   alleged   that 
petitioner get papers of aforesaid truck prepared in his own name.  It also 
appears   that   on  demand,  petitioner   refused   to  pay   aforesaid  amount. 
Thus, from  perusal of  First  Information Report, it  appears   that  prima 
facie  offence  under  Sections  420  and  406 of the  Indian Penal Code  is 
made out against petitioners.  As it has been held by Their Lordships of 
Hon’ble Supreme Court in number of decisions that if from perusal of 
First  Information  Report,  prima  facie   cognizable   offence   is  made  out, 
then at the threshold investigation cannot be stayed.

In view of the discussions made above, I am not inclined to 
interfere   with   the   First   Information   Report.     The   defence   taken   by 
petitioners can be looked into by the investigating agency.

I   find   no   merit   in   this   application.     Accordingly,   same   is 
dismissed.   

(Prashant Kumar, J.)
R.K.