IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.379 of 2010
GURIA DEVI @ REKHA KUMARI W/O SRI ROUSHAN
KUMAR THAKUR, DAUGHTER OF SRI JAI NARAYAN
THAKUR, RESIDENT OF VILLAGE KURJI (BALUPAR)
MAHATMA GANDHI PATNA, P.S. DIGHA, DISTRICT-
PATNA-10.
Versus
1. THE STATE OF BIHAR THROUGH THE HON'BLE
SECRETARY GOVT. OF BIHAR, NEW SECRETARIAT,
PATNA. POLICE (DEPARTMENT)
2. THE DIRECTOR GENERAL OF POLICE, BIHAR, PATNA.
3. THE SENIOR SUPERINTENDENT OF POLICE, PATNA.
4. THE OFFICER-IN-CHARGE. ,MANER POLICE STATION,
PATNA.
-----------
5 21.01.2011 Heard learned counsel for the petitioner and
the State.
The prayer of the petitioner is that the accused
of Maner Police Station Case No. 68/2010 be arrested
and the trees which were cut, should be handed over to
the petitioner.
Learned counsel for the State submits that the
appropriate steps have been taken in connection with the
investigation of Maner Police Station Case No. 68 of 2010.
Learned counsel further submits that the investigation is
in progress. It is further submitted that as regards the
claiming of the possession of the trees, which were cut, it
will be open for the petitioner to take appropriate steps
before appropriate forum.
Considering the submissions of the parties, I
2
am not inclined to interfere with the matter. However, it
goes without saying that the investigation of the aforesaid
police case be completed expeditiously without
unnecessary delay.
The writ application stands disposed of.
Amrendra/ (Shailesh Kumar Sinha, J.)