IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29060 of 2008
Rameshwar Das son of Sunardeo Das, village Barharwakala (West), Tola Adiya, PS Kotwa, Dist.
East Champaran – Petitioner.
Vs.
1) The State of Bihar,
2) Bharat Singh, son of Late Mahangu Singh, village Kararia Bairagi Tola, PS Kotwa, Dist.
East Champaran.
3) Ram Anup Rai, son of Jangi Rai,
4) Brijkishore Singh Yadav, son of Late Jaga Rai,
5) Kishun Rai, son of Late Jaga Rai,
6) Manoj mRai, son of Kailash Rai, all of Kararia Jagir, PS Kotwa, dist. East Champaran.
7) Riyazul Ansari, son of Late Israil Mian,
8) Puran Prasad, son of Late Rambachan Prasad,
9) Rabindra Baitha, son of Late Yogi Baitha,
10) Satan Prasad, son of Late Dukhit Prasad,
11) Keshwar Bhagat, son of Late Gopi Bhagat,
12) Chhatu Bhagat @ Dhanpat Bhagat, son of Late Sobi Bhagat, all of Kararia Bairagi Tola,
PS Kotwa, Dist. East Champaran.
13) Krishna Giri, son of not known, Deed Writer in Registry Office, Are Raj, Ps Gobindganj,
East Champaran – Opp. Parties.
2 23.6.2011 This application has been filed on behalf of the
informant who is aggrieved by order, dated 19.3.2008 passed by
the Judicial Magistrate Sadar, Motihari in Inquiry Case No.
175/2008, arising out of Complaint Case No. 2391/2007 by which
cognizance was taken for the offences under sections 417, 465 and
120B of the Penal Code.
Being aggrieved by the order of the Judicial
Magistrate, Criminal Revision was filed by the informant which
has also been dismissed with liberty to the petitioner to raise the
points at the time of framing of the charges that a case is made out
under sections 420 and 468 of the Penal Code.
Undoubtedly the court which would be framing the
charges would consider the allegation and if a case is made out
on the evidence and the facts in the complaint petition, charges
2
would be framed accordingly. At this stage the orders impugned
do not require any interference by this court.
This application is dismissed.
haque ( Sheema Ali Khan, J.)