High Court Patna High Court - Orders

Rajesh Sharma vs State Of Bihar on 1 August, 2011

Patna High Court – Orders
Rajesh Sharma vs State Of Bihar on 1 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.27431 of 2009
                                      Rajesh Sharma
                                            Versus
                                       State Of Bihar
                                          -----------

02 01.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

It would appear from the record that on the basis of

written report of one Kanhaiya Sharma, Kotwali (Basudevpur) P.S.

Case No. 330 of 2006 was registered under Sections 341, 342, 323,

307/34 of the Indian Penal Code against petitioner and others. The

aforesaid case was investigated by the police and after completion of

the investigation, police submitted final form but learned Chief

Judicial Magistrate differed with the findings of the police and took

cognizance for the offence under Sections 341, 342, 323/34 of the

Indian Penal Code on the basis of materials available on the case

diary.

In the aforesaid circumstance, call for the clear carbon

copy of the case diary of Kotwali (Basudevpur) P.S. Case No. 330 of

2006 from the court of Chief Judicial Magistrate, Munger.

Learned counsel for the petitioner should implead the

informant of aforesaid Kotwali (Basudevpur) P.S. Case No. 330 of

2006 as Opposite Party No. 2 of this petition within course of the day

and also file necessary requisites for issuance of notice to the

aforesaid Opposite Party No. 2. The aforesaid notice must go by both

the process i.e. ordinary as well as registered cover with A/D.

In the meantime, further proceeding of G.R. No. 1419 of
2

2006 pending in the court below shall remain stayed.

List the matter under the same heading after service

report or appearance of Opposite Party No. 2 whichever is earlier.

SHAHZAD                            ( Hemant Kumar Srivastava, J.)