IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. W.J.C. No.1292 of 2010
RAVINDRA SINGH
Versus
THE STATE OF BIHAR AND ORS.
-----------
3. 19.4.2011 Heard learned counsel for the petitioner and Mr. P.K.
Verma, learned Additional Advocate General no.5 appearing for the
State.
It is submitted on behalf of the petitioner that the
investigation of Kotwali Police Station Case No.340/2004 registered
for the alleged offence under section 406 of the Penal Code against
some of the accused persons is still pending.
Learned counsel appearing for the State submits that there
appears to be certain discrepancies in the registration number of the
vehicle in question.
Notwithstanding the rival submissions, let the
investigation of the aforesaid police case, if it is still pending, be
completed expeditiously without delay and upon completion of the
investigation, police report be submitted.
The writ application stands disposed of.
PNM (Shailesh Kumar Sinha, J.)