IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1314 of 2010
RAM ASHISH PANDIT SON OF LATE GHURAN PANDIT, R/O
VILLAGE RAGHOPUR TOLLI DUMARIA, P.S.BIBHUTIPUR, DIST-
SAMASTIPUR.........................................................PETITIONER
Versus
1. STATE OF BIHAR THRU DISTRICT MAGISTRATE, SAMASTIPUR
2. SANGMA CHAOO AOO, DISTRICT MAGISTRATE, SAMASTIPUR
3. AJITABH KUMAR, SUPERINTENDENT OF POLICE, SAMASTIPUR
4. SARWAR KHAN, OFFICER-IN-CHARGE OF BIBHUTIPUR
P.S.SAMASTIPUR................................................RESPONDENTS.
-----------
03/ 15-Sep-2010 Heard learned counsel for the petitioner and
learned counsel for the State.
2. The grievance of the petitioner raised
through a Criminal writ petition was that his son aged
about 14 years is traceless and has been abducted by
some persons but the police is not taking action to
recover the boy. The writ petition was disposed of with
a direction to the Superintendent of Police, Samastipur
to personally supervise the investigation into
Bibhutipur P.S. Case No. 160 of 2009 dated
23.06.2009.
3. The stand of the State is that after
thorough investigation the police has found the case to
be false and according to the conclusions drawn by the
police the boy has been kept concealed by the family
2
members with a view to support false allegations
against others.
4. Learned counsel for the petitioner wants
us to punish the Opposite Parties for disobedience of
the order passed in the writ i.e., Cr.W.J.C. No.1003 of
2009 disposed of on 17.12.2009.
5. We find no good materials to accept the
aforesaid submission. The contempt application is
dismissed.
6. This order shall not prejudice the
petitioner in seeking remedy before appropriate
authority in accordance with provisions of Cr.P.C.
( Shiva Kirti Singh, J.)
(Hemant Kumar Srivastava, J.)
perwez