High Court Patna High Court - Orders

Ram Sunder Paswan vs State Of Bihar &Amp; Ors on 14 September, 2010

Patna High Court – Orders
Ram Sunder Paswan vs State Of Bihar &Amp; Ors on 14 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. WJC No.657 of 2009
                                RAM SUNDER PASWAN
                                           Versus
                                STATE OF BIHAR & ORS
                                         -----------

3. 14.09.2010. Petitioner is informant of Andhrathadhi Police Station

Case No. 43/2008 registered under sections 341,323,354,504/34 of

the I.P.C. read with section 3(X) of the S.C. and S.T. Act.

He submits that police after investigation submitted

final form in favour of the accused persons. However, he has filed a

petition on 22.12.2008 for taking cognizance as materials in the case

diary prima facie makes out cognizable offence against the accused

persons, which is still pending.

Having heard the parties, this writ petition is disposed

of with direction to the Additional Chief Judicial Magistrate,

Jhanjharpur to dispose of petition dated 22.1.2.2008 preferably

within a period of two months from the date of receipt of this order.

This Court has not expressed any opinion on the merits

of the case.

     Shashi.                                 ( Samarendra Pratap Singh, J.)