High Court Patna High Court - Orders

Ranju Kumari &Amp; Anr. vs The State Of Bihar &Amp; Anr. on 28 January, 2011

Patna High Court – Orders
Ranju Kumari &Amp; Anr. vs The State Of Bihar &Amp; Anr. on 28 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.1955 of 2011
                             RANJU KUMARI & ANR.
                                    Versus
                          THE STATE OF BIHAR & ANR.
                                 -----------

2. 28.01.2011. After having heard Sri Chitranjan

Sinha, senior counsel appearing for the

petitioners and after having perused the

impugned order dated 1.6.2010 passed by Chief

Judicial Magistrate, Katihar in Falka

P.S.Case No.15 of 2009, the court finds no

reason to interfere with the order. However,

the court is desirous of pointing out to the

court of Sessions that in case the case being

committed to it for trial it should strictly

adhere to the provisions of Sections 227 and

228 Cr.P.C. and pass an order after clearly

and deeply considering the materials which

could be contained in the police report,

submitted to the court. The court while

hearing the petitioners under Sections 227

and 228 Cr.P.C. shall specially consider the

material from the angle of the provisions of

Section 228(1)(a)which requires recording a

finding that an offence exclusively triable

by the court of Sessions is made out on fact

of the case. While considering the material,
2

at that particular stage, the court of

Sessions shall also consider whether there

were sufficient materials indicating the

complicity of petitioner no.1 Ranju Kumari

who is said to be unmarried daughter of

petitioner no.2 Singheshwar Mandal and,

thereafter, decide whether it was required to

frame charges against them.

The petition is dismissed with the

above directions.

B.Kr.                                           ( Dharnidhar Jha,J.)