High Court Patna High Court - Orders

Bablu Singh @ Babla vs The State Of Bihar on 3 November, 2010

Patna High Court – Orders
Bablu Singh @ Babla vs The State Of Bihar on 3 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.42768 of 2007
                                 BABLU SINGH @ BABLA
                                             Versus
                                      STATE OF BIHAR
                                               with
                                 Cr.Misc. No.46227 of 2007
                                 BABLU SINGH @ BABLA
                                             Versus
                                      STATE OF BIHAR
                                               with
                                 Cr.Misc. No.54750 of 2007
                                 BABLU SINGH @ BABLA
                                             Versus
                                   THE STATE OF BIHAR
                                               with
                                 Cr.Misc. No.5812 of 2008
                                 BABLU SINGH @ BABLA
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

16/ 03.11.2010 It transpires from the report of the Registrar General

that in compliance of this court’s order dated 12.01.2009, letter had

been issued on 02.04.2009 to the S.H.O., Kotwali Police Station,

Patna for lodging of F.I.R. It is also apparent that vide letter dated

20.09.2010, the S.H.O. has stated that his predecessor had not

lodged the F.I.R. in view of court’s order and even the letter of the

court has become untraceable in the police station when the new

S.H.O. had taken charge. In the said circumstances, he has

requested to make available the copies of court’s letter as well as

order of the court and related documents for lodging F.I.R. afresh.

In the said circumstances, Registrar General is directed

to take immediate steps to make available all the aforesaid papers

to the S.H.O. Kotwali Police Station, Patna within a week,

whereafter the said S.H.O. is expected to lodge an F.I.R.
-2-

immediately thereafter without any fail and without any further

delay.

(S. N. Hussain, J.)

Sunil