Allahabad High Court High Court

Satendra Singh vs Grih Sachiv Uttar Pradesh Shashan … on 9 July, 2010

Allahabad High Court
Satendra Singh vs Grih Sachiv Uttar Pradesh Shashan … on 9 July, 2010
Court No. - 54

Case :- CRIMINAL MISC. WRIT PETITION No. - 6173 of 2010

Petitioner :- Satendra Singh
Respondent :- Grih Sachiv Uttar Pradesh Shashan & Others
Petitioner Counsel :- Anil Kumar Singh,Ajay Kumar
Chaurasiya,Aradhana Chauhan,B.P. Srivastava,Gaurav Pratap
Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Hon’ble Rajesh Chandra,J.

Ravindra Bahadur Singh, Inspector CBCID, is personally present
for he is investigating crime in question. It is necessary and most
concerning that the offence was registered in 2009. We are
crossing mid 2010 but in a charge of murder the investigation is
not complete yet. CBCID was handed over the investigation way
back in the month of February, 2010. Five months have lapsed.
Accused of a murder charge cannot go scott free and we cannot
shut our eyes on such lethargic investigation.

As prayed by the Investigating Officer, he is allowed two weeks
time to complete the investigation.

List on 23.7.2010 for further orders.

Investigating Officer is directed to be present in person on the next
date along with his entire case diary.

Order Date :- 9.7.2010
Ram Murti