High Court Rajasthan High Court - Jodhpur

Sanjeev Kumar & Ors vs State on 14 September, 2009

Rajasthan High Court – Jodhpur
Sanjeev Kumar & Ors vs State on 14 September, 2009
                                      1
                                                S.B.Cr.Misc.Petition No.1539/2008

    IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR

                                 ORDER

      S.B.CRIMINAL MISC.PETITION NO.1539/2008

                          Sanjeev Kumar & Ors.
                                    Vs.
                         State of Rajasthan & Anr.


                    Date of Order     ::   14/09/2009

                                PRESENT


               HON'BLE MR.JUSTICE H.R.PANWAR


Mr.Rajendra Charan, for the petitioners.
Mrs.Rajlaxmi Singh Choudhary, PP for the State.
Mr.Vipin Mankad, for the respondent No.2


BY THE COURT:

By the instant criminal miscellaneous petition under

Section 482 Cr.P.C., the order dated 5.11.2008 passed by

Sessions Judge, Hanumangarh (for short, “the Revisional Court”

hereinafter) whereby the revision petition filed by the

petitioners against the order dated 25.9.2008 passed by

Judicial Magistrate, Hanumangarh (for short, “the trial Court”

hereinafter) in Criminal Case No.108/2007, has been dismissed.

I have heard learned counsel for the parties.

Carefully gone through the orders passed by two courts below.

It is contended by learned counsel for the

petitioners that order taking cognizance is barred by period of

limitation.

2

S.B.Cr.Misc.Petition No.1539/2008

In the instant case, the offences alleged against the

petitioners are under Sections 498-A and 406 IPC. The period

of Limitation would commence from the date the petitioners

misappropriated and committed criminal breach of trust and

declined to return the articles of the complainant entrusted to

them. Keeping in the decision of Hon’ble Supreme Court in

Bharat Damodar Kale Vs. State of Andhra Pradesh, (2003) 8

SCC 559, in my view, both the courts below were justified in

passing the orders impugned. It cannot be said that the order

of the trial court taking cognizance against the petitioners is

barred by period of limitation.

In this view of the matter, no case warranting

interference is made out. The criminal misc. petition is devoid

of merit and the same is hereby dismissed.

(H.R.PANWAR), J.

NK
3
S.B.Cr.Misc.Petition No.1539/2008

S.B.CRIMINAL MISC.STAY PETITION NO.2572/2008
IN
S.B.CRIMINAL MISC.PETITION NO.1539/2008

Date of Order :: 14/09/2009

HON’BLE MR.JUSTICE H.R.PANWAR

Mr.Rajendra Charan, for the petitioners.
Mrs.Rajlaxmi Singh Choudhary, PP for the State.
Mr.Vipin Mankad, for the respondent No.2

Since the criminal miscellaneous petition itself has

been dismissed, the stay petition also stands dismissed.

(H.R.PANWAR), J.

NK