High Court Patna High Court - Orders

Smt.Meera Tripathi vs State Of Bihar &Amp; Anr on 8 December, 2010

Patna High Court – Orders
Smt.Meera Tripathi vs State Of Bihar &Amp; Anr on 8 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.41002 of 2010
    SMT.MEERA TRIPATHI W/O SRI MADAN MOHAN TRIPATHI, R/O E-119,
    VIDHYA DHAM, GROUND FLOOR, P.C. COLONY, P.O.- LOHIANAGAR,
    P.S.- KANKARBAGH, TOWN & DISTRICT- PATNA
                                Versus
 1. STATE OF BIHAR
 2. KUMAR SATYAPRIYA S/O MR. SATYA PRAKASH TRIPATHI, R/O VIDHYA
    DHAM, Ist FLOOR, HOUSE NO. E- 119 P.C. COLONY, P.O.- LOHIANAGAR, P.S.-
    KANKARBAGH, TOWN & DISTRICT- PATNA
                               -----------

2. 07.12.2010 Heard the parties.

The petitioner has sought quashing of the order

dated 4.10.2010 passed by Judicial Magistrate, Ist Class, Patna

in Complaint Case No. 731 (C)/2010 by which the prayer of

the petitioner made under Section 205 Cr.P.C. has been

disallowed.

Considering that an application under Section

205 Cr.P.C. is a matter between the court and the accused. I do

not see any justification in noticing the complainant. From the

facts of the case it appears that the petitioner has been involved

in the present case which is totally civil in nature and there is

no dispute with regard to their identity.

In view of such, the application is allowed and

the order dated 4.10.2010 is quashed on an undertakings of the

petitioner that she will present herself before the court as and

when required and will not dispute her identity during trial.

      Fahad.                                     ( Anjana Prakash, J. )