High Court Patna High Court - Orders

Surendra Kumar @ Surendra Paswan vs State Of Bihar on 30 June, 2011

Patna High Court – Orders
Surendra Kumar @ Surendra Paswan vs State Of Bihar on 30 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.32596 of 2008
Surendra Kumar @ Surendra Paswan, Son of late Ram Kishun Paswan, Resident of Village
Bhatta, PS Kashichak, District Nawada. ---- Petitioner
                                             Versus
                                State Of Bihar --- Opposite Party
                                            -----------

2 30.6.2011 The petitioner is aggrieved by the order dated

18.3.2008, passed by the Chief Judicial Magistrate, Nawada in

Nawada P.S. Case No. 271 of 2007 by which cognizance has been

taken under Sections 366, 420 and 34 of the Indian Penal Code.

The claim of the petitioner is that the daughter of the informant

who was a student of B.Sc. is a major. She voluntarily left her

home to marry the petitioner. Both of them were married for

which the petitioner has falsely been implicated in this case.

If the parties, at any time, during the pendency of this

case file a joint compromise petition or files a petition that they are

living together, then the Court below may consider this aspect

since if the girl is a major, there is no question that the offences

under Section 366 of the Indian Penal Code would be made out in

situation aforesaid.

This application is disposed of with the aforesaid

observation.

         Sanjay                                                  ( Sheema Ali Khan, J.)