IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2584 of 2011
1. NAND KISHORE SHARMA SON OF LATE TILKADHARI
SHARMA, AT PRESENT WORKING AS VICE CHANCELLOR,
KAMESHWAR SINGH DARBHANGA SANSKRIT
UNIVERSITY, DARBHANGA.
2. MANOJ KUMAR, SON OF RAMWARTH PRASAD, EX-
CONTROLLER OF EXAMINATION, KAMESHWAR SINGH
DARBHANGA SANSKRIT UNIVERSITY, DARBHANGA,
LECTURER, DEPARTMENT OF SANSKRIT, B.R.
AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR.
3. SUBODH KUMAR JHA, SON OF LATE KAMLA KANT JHA,
S.D.O., EXAMINATION, AT PRESENT POSTED AS
LECTURER, RAMAAUTA GAUTAM SANSKRIT COLLEGE,
AHILYA ASTHAN, DARBHANGA.
Versus
1. THE STATE OF BIHAR
2. THE SUPERINTENDENT OF POLICE, DARBHANGA
3. SHRI K.K. PATHAK, SECRETARY HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, NEW SECRETARIAT,
PATNA.
4. SHRI JAY CHANDRA PRASAD SRIVASTAVA, SON OF LATE
KAMESHWAR PRASAD SRIVASTAVA, RESIDENT OF
NARKATIYAGANJ, POLICE STATION SIKARPUR, DISTRICT-
WEST CHAMPARAN AT PRESENT POSTED AS REGIONAL
DEPUTUY DIRECTOR OF EDUCATION, DARBHANGA.
-----------
2 21.01.2011 Heard the parties.
A supplementary affidavit has been filed on
behalf of the petitioner, keep it on record.
This application is for modification of the order
dated 21.12.2010 whereby the petitioner was permitted
to produce all the relevant materials before the
Superintendent of Police, Darbhanga for consideration. It
is submitted that all the relevant papers have been
produced pursuant to the order of this Court before the
Superintendent of Police. However, those papers have not
2
been examined and sent to the Investigating Officer.
Mr. Shyam Kishore Sharma, learned
Government Advocate No. 3 submits that the matter is
under examination.
Considering the submissions of the parties, let
no coercive steps be taken against the petitioner till 21st
of February 2011 in connection with L.N.M.U. P.S. Case
Nos. 126 of 2010 and 150 of 2010.
The order dated 21.12.2010 passed in Cr.W.J.C
No. 1310 of 2010 is modified to the above extent.
It will be open for the petitioner to produce the
same material before the Investigating Officer as well for
expeditious consideration.
The Cr. Misc No. 2584 of 2010 stands disposed
of.
Let this order be communicated to the Chief
Judicial Magistrate, Darbhanga in connection with
L.N.M.U. P.S.Case Nos. 150 of 2010 and 126 of 2010
through fax at the cost being deposited by the petitioner.
Amrendra/ (Shailesh Kumar Sinha, J.)