IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.31 of 2011
NAGENDRA SINGH AND ANR.
Versus
THE STATE OF BIHAR & ORS.
-----------
3 07.04.2011 Heard learned counsels for the petitioners and the State.
It is submitted on behalf of the petitioners is that
although the case was registered in the year 2006 vide Danapur
P.S. Case No. 35 of 2006, however up-till-now the police has not
completely concluded the investigation since although the charge-
sheet has been submitted against two of the accused persons,
however the investigation is still pending with respect to the
petitioners and some other accused persons.
In the above circumstances, it is submitted on behalf of
the petitioners that keeping the investigation pending for such a
long time is not justified.
Considering the submissions, it in expedient in the
interest of justice that the investigation of the case be completed at
the earliest. Accordingly, it is directed that let the investigation of
the aforesaid police case be completed expeditiously without
unnecessary delay and upon completion of investigation police
report be submitted forthwith. However, in case petitioners have
any grievance with respect to the investigation of the case, it will be
open for the petitioners to bring it to the notice of the concerned
Superintendent of Police who shall look into the matter in
accordance with law.
The writ application accordingly stands disposed of.
Manish/- ( Shailesh Kumar Sinha,J.)