High Court Patna High Court - Orders

Satyendra Prasad Sharma @ … vs State Of Bihar &Amp; Anr on 29 June, 2010

Patna High Court – Orders
Satyendra Prasad Sharma @ … vs State Of Bihar &Amp; Anr on 29 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9520 of 2009

                    SATYENDRA PRASAD SHARMA @ SATYENDRA
                    SHARMA, S/o Sri Shyam Nandan Singh, R/o Village-
                    Amawan, P.S.-Bikram, District- Patna

                                                                 .... Petitioner
                                           Versus
                 1. STATE OF BIHAR
                 2. Pushpa Devi, S/o Sri Raghunath Sharma, R/o Village-
                    Khadagpur, P.S.-Bihta, District- Patna.
                                                      ...... Opposite Parties.

             For the petitioner            : Mr. Dhananjay Kumar, Advocate.
                                             Mr. Sunil Prasad, Advocate.
             For the State                 : Mr. Atul Chandra, Addl. P.P.
                                     -----------

2 29-06-2010 Heard both sides.

Petitioner seeks to challenge the validity of

order dated 4.08.2007 passed by the learned Judicial

Magistrate, Ist Class, Danapur in Complaint Case No.

130/06. By the said order, learned Magistrate, on

being satisfied that there is prima facie material

against the petitioner to proceed against in the case

instituted under sections 406,420, 468,120B/34 of

the Indian Penal Code, has taken cognizance.

Learned counsel for the petitioner submits

that there is vague and general allegation against the

petitioner that he too connived with the main accused

in committing the offence punishable under sections

406, 420, 468,120B/34 of the Indian Penal Code. It is

stated that petitioner had re-joined the post office in
2

question in the year 2000. It is next contended that

there is inordinate delay in filing the present

prosecution.

Learned A.P.P., on the other hand, submits

that the impugned order does not require any

interference as it has been recorded therein that from

materials available on record a prima facie case is

made out. It is further pointed out that petitioner is

being prosecuted for an offence punishable under

sections 120B/34 besides other sections of the Indian

Penal Code. Conspiracy or connivance will appear in

course of trial when witnesses shall be examined

Submission of the petitioner that he has

been wrongly and/or falsely roped in this case on the

strength of general and vague allegation, shall be

considered at due stage of the trial.

Considering the scope of the jurisdiction

exercised by the learned Magistrate, this court is

satisfied that the order impugned does not require any

interference. There is no merit in this application.

It is, accordingly, dismissed.

Sujit                                            (Kishore K.Mandal,J)