IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.714 of 2010
Ghanshyam Prasad
Versus
The State Of Bihar & Ors
-----------
05. 01.07.2011 Heard learned counsels for the petitioner and the
State.
The prayer of the petitioner is that respondents
deserve to be directed to conduct impartial investigation in
connection with Islampur P.S. Case No. 59 of 2010 registered
on 10th of April 2010 for the alleged offence under Sections
302, 201, 120(B)/34 of the Indian Penal Code.
A counter affidavit has been filed on behalf of the
State stating therein that upon investigation police has
submitted a charge sheet with respect to two accused
persons, namely, Mahadeo Prasad @ Mukesh Kumar and Karu
@ Sandip and for rest of the accused persons, investigation is
going on.
Learned counsel for the petitioner submits that for
rest of the two accused persons whose involvement are very
much apparent, investigation is not being properly done.
Considering the submissions of the parties, the
investigation with respect to rest of the two accused persons
in connection with the aforesaid case be completed without
unnecessary delay and upon completion of the investigation
police report be submitted forthwith. However, with regard to
any grievance with respect to investigation which is said to be
pending against rest of the two accused persons, it will be
2
open for him to bring it to the notice of the concerned
Superintendent of Police with cogent information/materials
who will look into the matter and take remedial measure as
per law.
Accordingly, the writ application accordingly stands
disposed of.
Jagdish/ ( Shailesh Kumar Sinha, J.)