IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14795 of 2010
SHIV SHAMBHO CHOUDHARY, SON OF LATE UDAY NATH
CHAUDHARY, RESIDENT OF VILLAGE P.O. NEHRA, P.S.
MANIGACHHI, DISTT. DARBHANGA, AT PRESENT RESIDENT
OF MOHALLA PROFESSOR COLONY, GEETA BHAWAN
CAMPUS, P.S. TOWN, DISTT. DARBHANGA.
------- PETITIONER.
Versus
THE STATE OF BIHAR THRU C.B.I., NORTH BIHAR, PATNA.
-----------
For the petitioner : Mr. Prem Kumar Jha, Adv.
Mr. Rajesh Kumar Jha, Adv.
For the C.B.I. : Mr. Bipin Kumar Sinha, Adv.
2. 21.12.2010 Heard the parties.
The petitioner has sought quashing of the order
dated 16.1.2010 passed by Special Judge, CBI, North Bihar,
Patna, in connection with Special Case No. 9 of 2008 (R.C.
Case No. 25(A) of 2008 by which he has refused to discharge
the petitioner.
The petitioner prayed for discharge on the ground
that the allegations are not substantiated or supported by
cogent material. Moreover, the money was not recovered from
the personal possession of the petitioner or his office or his
house. The further submission is that there is no local witness
on the point of recovery and the prosecution case is absurd.
The counsel submits that the case is absurd because on
17.10.2008 the Complainant had a grievance that the petitioner
was not disbursing the rest of the amount of the overdraft facility
but, in fact, he had withdrawn 25,000/- rupees even on the next
date. Moreover, the cheque which was recovered in the
transaction was taken from fly leaf of an account which has
2
been closed in the year 2007 itself. The petitioner also submits
that the money which was recovered was in fact, part of the
money which was to be deposited through a proper paying slip
which was recovered from the drawer of the cashier and,
therefore, it cannot be tainted money.
However, I am of the view that at the stage of
framing of charge, this Court cannot meticulously go into such
details and even if there is some dispute with regard to the
cheque which was recovered, fact remains that the money
which was recovered from the possession of the co-accused
had been accepted at the behest of the petitioner.
In view of such, the application is dismissed.
( Anjana Prakash, J.)
S.Ali