Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21418 of 2009 Petitioner :- Jan Mohammad Respondent :- State Of U.P. Petitioner Counsel :- Vijay Singh Senger,Brijesh Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
The Superintendent of Police, Jalaun, Mr. Prem Gautam, is present,
who has filed affidavit.
In para 5 of the affidavit, it has been mentioned that he has directed
Circle Officer, City, Orai to make preliminary enquiry against the then
Investigating Officer regarding his negligence. In para 6 of the affidavit,
it has been mentioned that he has directed for further investigation of
present case by one Rampal Singh, Senior Sub-Inspector, on 26.7.2010
after receiving the order dated 20.7.2010.
The Investigating Officer, has taken over the investigation on
27.7.2010. He has tendered apology for the delay and inconvenience
cause to the Court in the present case. His presence is exempted. He is
not required to appear in person unless otherwise directed by the Court.
List on 25.8.2010 before the appropriate Court. In the meantime,
supplementary counter affidavit will be filed by Investigating Officer
regarding progress and result of investigation.
Order Date :- 3.8.2010
Pramod