1
S.B.Cr.Misc.Petition No.985/2008
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
ORDER
S.B.CRIMINAL MISC.PETITION NO.985/2008
Ranveer Singh & Ors.
Vs.
State of Rajasthan & Anr.
Date of Order :: 15/09/2009
PRESENT
HON'BLE MR.JUSTICE H.R.PANWAR
Mr.N.L.Joshi, for the petitioner.
Mr.O.P.Singaria, Public Prosecutor for the State.
BY THE COURT:
By the instant criminal miscellaneous petition under
Section 482 Cr.P.C., the order dated 1.2.2008 passed by
Sessions Judge, Churu (for short, “the Revisional Court”
hereinafter) has been challenged by the petitioners.
It appears that Judicial Magistrate, First Class,
Churu (for short, “the trial court” hereinafter) by order dated
28.10.2003 took the cognizance of the offences under Sections
323, 504 and 500 IPC against the petitioners and issued
process against them. That order came to be challenged by way
of revision petition before the revisional court. The revisional
court partly allowed the revision petition and order taking
cognizance for the offences under Sections 504 and 500 IPC
2
S.B.Cr.Misc.Petition No.985/2008
against the petitioners was set aside. However, the order taking
cognizance for the offence under Section 323 IPC was
maintained. It was left open for the petitioners to move before
the trial court if they claim protection under Section 197 Cr.P.C.
Aggrieved by that order, the instant petition has been filed.
I have heard learned counsel for the parties.
Carefully gone through the order impugned as also record of
the trial court.
The injury report Exhibit-1 shows that the injured-
complainant Arif Mohammed has suffered as many as seven
injuries. In his statement, he has specifically stated that such
injuries have been caused by the petitioner. In the
circumstances, therefore, in my view, the order taking
cognizance for the offence under Section 323 IPC cannot be
said to have been suffering from any error or illegality
warranting any interference in the inherent jurisdiction of this
Court.
In this view of the matter, I do not find any merit in
this criminal misc.petition and the same is, therefore,
dismissed. Record of the trial court be returned forthwith.
(H.R.PANWAR), J.
NK