IN THE HIGH COURT OF JUDICATURE AT PATNA
CR WJC No 1012 of 2011
Md Iliyash
Versus
The State Of Bihar & Ors
-----------
2 18.10.2011 Petitioner alleges that his younger sister, who is a minor,
has been kidnapped by respondent No 8. He had tried to register a
police case but the police refused to register, as such, he filed a
complaint case before the Chief Judicial Magistrate, Vaishali. The
complaint was referred to the police for investigation on basis
whereof Patepur Police Station Case No 59 of 2011 has been
instituted under Sections 366A and 120B IPC on 27.05.2011.
The grievance of the petitioner is that the police is in
league with other persons and is taking no steps to recover the minor
girl. He has been protesting to different authorities including filing
petition in Chief Minister’s Janta Darbar.
In view of the averments as made, let learned counsel
for the State take instructions and file a comprehensive counter
affidavit duly sworn by the Superintendent of Police, Vaishali
(respondent No 5) as to the steps in connection with investigation
and recover the aforesaid girl.
List this case under the same heading on 14 th of
November, 2011 by when the counter affidavit should be served and
filed.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)