High Court Patna High Court - Orders

Pintu Kumar vs The State Of Bihar on 8 July, 2008

Patna High Court – Orders
Pintu Kumar vs The State Of Bihar on 8 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.10320 of 2008
                                       PINTU KUMAR
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2. 8.7.2008. Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner has challenged the order of cognizance

passed on 16.11.2006 by which cognizance has been taken under

Sections 147,148,149,452,380,376,511 of the Indian penal Code and

Section ¾ of the Dyne Act.

Learned counsel for the petitioner submits that the petitioner

had earlier filed a case against the informant/complainant of this case

alleging that she was trying to take over the land belonging to a

School and in that process had committed theft. It is also submitted on

behalf of the petitioner that a Title Suit No. 74 of 2006 is pending in

which the complainant and his witnesses are the defendant nos. 8 to

10.

At this stage, this Court can only consider whether a prima

case is made out or not and can not look into the motive behind filing

of this case.

All these questions can be raised on behalf of the petitioner

at the time of framing of charges.

This application is accordingly dismissed.

           U.K.                                                     (Sheema Ali Khan,J)