High Court Patna High Court - Orders

Samsad Ali &Amp; Ors vs State Of Bihar &Amp; Anr on 2 November, 2010

Patna High Court – Orders
Samsad Ali &Amp; Ors vs State Of Bihar &Amp; Anr on 2 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.34800 of 2010
                                 SAMSAD ALI & ORS
                                          Versus
                              STATE OF BIHAR & ANR
                                        -----------

2. 2.11.2010 None appears after repeated calls. I have heard

Shri Dashrath Mehta, learned A.P.P. for the State.

The order of cognizance dated 4.3.2010 passed in

Complaint Case No. 948 of 2008 was passed by Shri Sunil

Kumar, Judicial Magistrate, Chapra, in which the police had

submitted final form false after investigation. After examination

of the complainant on Solemn Affirmation and the witnesses

also who were produced in the court below, the court summoned

the accused persons for committing the offences under Sections

323,341 and 380/34 of the Penal Code.

The grounds which have been taken in the petition

are that no offences as alleged against the petitioners were

constituted on the facts of the case. The petitioners Md. Nausad,

Md.Salim, Md. Aslam and Md. Pentar had taken a plea of alibi

by stating that they were in Kolkota selling fruits. The further

ground was that there was enmity between the parties and a case

was also filed by one of the petitioners, namely, petitioner No. 1

Samsad Ali against the complainant.

It is settled law that in spite of having found the

case not true by the police after investigating the case, the

petition of complaint may be revived which was earlier the basis

of F.I.R. and an inquiry under Section 202 Cr. P.C. may be
2

taken up by the Magistrate whereafter summoning order may be

passed. The learned Magistrate who passed the impugned order

has considered the materials which were required to be

considered by him which does not suffer from any infirmity.

The petition appears of no merit and the same is

dismissed.

Kanth                                    ( Dharnidhar Jha, J.)