High Court Patna High Court - Orders

Md.Izhar &Amp; Ors vs State Of Bihar on 18 August, 2010

Patna High Court – Orders
Md.Izhar &Amp; Ors vs State Of Bihar on 18 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                                Cr.Misc. No.8514 of 2005

                      1.MD.IZHAR,
                      2.MD. NAUSHAD,
                      3.BIBI NAZANA KHATOON,
                      4.MURSHIDA KHATOON.
                                        --PETITIONERS

                                             Versus

                         THE STATE OF BIHAR -OPP.PARTY

6   18.08.2010

Heard Mr. Mahendra Pd. Gupta, learned counsel

for the petitioners, Mr. Satyendra Narayan Singh, learned

Additional Public Prosecutor for the State.

Attention of this court was drawn towards

earlier order dated 16.5.2006 through which Police was

directed to proceed with the investigation so far as the

petitioners are concerned but none of the side is in a position

to state actual existing state of affairs.

Accordingly, let a report from the court below

(Judicial Magistrate, 1st class, Saharsa) be called for as

regards the result of the investigation in (Bakhtiyarpur) BKP

P.S.Case no. 81 of 2003, G.R. 571 of 2003 with respect to the

four petitioners. The report must reach this court within a

fortnight along with supplementary case diary.

List the case within top five cases on receipt of

the report.

2

Let a copy of this order be handed over to

learned Additional Public Prosecutor for needful from his

end.

(Akhilesh Chandra, J.)

AAhmad