High Court Patna High Court - Orders

Sanjeev Choudhary @ Rajeev Kumar … vs State Of Bihar on 25 October, 2010

Patna High Court – Orders
Sanjeev Choudhary @ Rajeev Kumar … vs State Of Bihar on 25 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.11686 of 2008
        1. SANJEEV CHOUDHARY @ RAJEEV KUMAR SON OF LATE
           GYANESHWAR PRASAD CHAUDHARY.
        2. TRIBHUWAN SAH @ TRIBHUWAN PRASAD GUPTA, SON OF
           CHANDRIKA SAH
        BOTH RESIDENTS OF VILLAGE MAHUA MUKUNDPUR, P.S.- MAHUA,
        DISTRICT- VAISHALI
                                             Versus
                                   THE STATE OF BIHAR
        For the petitioners     : Mr. Prahlad Kumar Bhagat, Advocate.
        For the State           : Mr. Jharkhandi Upadhyay, APP
                                           -----------

2 25.10.2010 Heard learned counsel for the petitioners and the State.

Petitioners question the legality and propriety of order

dated 13.6.2007 passed in Mahua P.S. case no. 112/04 passed

by learned Judicial Magistrate, 1st Class, Hajipur whereby on

consideration of the materials filed along with the police paper, a

prima facie case has been found to have been made out and

accordingly, cognizance has been taken under Sections 147,

149, 337, 353, 435 and 338 of the Indian Penal Code.

While assailing the order, it is submitted that higher

police officers have found that the petitioners had no hands in the

aforesaid occurrence as they were not present at the place of

occurrence. It is stated that one of the petitioners was admitted in

the hospital whereas the another petitioner was away from the

place of occurrence.

I am afraid on this counts the order can be challenged.

Learned Magistrate has referred to different paragraphs of the

case diary in order to come to a conclusion that there is/are

material in the police papers which prima facie make out a case
2

against the accused persons.

Considering the confines of jurisdiction invoked by the

learned Magistrate, I do not find any illegality in the order.

The application has no merit. It is accordingly dismissed.

( Kishore K. Mandal, J. )
pkj