High Court Patna High Court - Orders

Sharma Patel vs The State Of Bihar on 13 December, 2010

Patna High Court – Orders
Sharma Patel vs The State Of Bihar on 13 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.13459 of 2010
SHARMA PATEL S/O MANU PATEL R/O VILLAGE LACHHANAUTA BABU TOLA
P.S. SATHI, DISTRICT- WEST CHAMPARAN.
                                                .................. Petitioner
                                  Versus
THE STATE OF BIHAR
                                               ............. Opposite Party
                                 -----------

2. 13.12.2010 Heard the parties.

The petitioner is aggrieved by the

order dated 3.2.2010, by which the Judicial

Magistrate Ist Class, Bettiah, West Champaran has

refused to discharge the petitioner.

The back ground of the case is that

the petitioner had instituted a case punishable

under Sections 323, 341, 380 I.P.C. against certain

set of accused but on investigation the same found

to false and, therefore, a proceeding under Section

182, 211 I.P.C. was recommended against the

petitioner on which cognizance was taken.

Considering the facts of the case, I

am inclined to quash the entire proceedings of Tr.

No. 712/10 (arising out of 6 N.F./08) pending

before Judicial Magistrte Ist Class, Bettiah, West

Champaran is quashed.

          Fahad.                         ( Anjana Prakash, J. )