High Court Patna High Court - Orders

Munni Lal Bhagat vs State Of Bihar on 24 September, 2010

Patna High Court – Orders
Munni Lal Bhagat vs State Of Bihar on 24 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.4917 of 2010
              MUNNI LAL BHAGAT, SON OF GORAKH BHAGAT, RESIDENT OF
              KAITHWALIA, P.S- KALYANPUR, DISTRICT- EAST CHAMPARAN
              PRESENTLY    POSTED      AS    PRAKHAND       TEACHER  OF
              GOVERNMENT      MIDDLE      SCHOOL,       KAITHWALIA, P.S-
              KALYANPUR, DISTRICT- EAST CHAMPARAN
                                                       .......... PETITIONER
                                      Versus
                                 STATE OF BIHAR

                                                -----------

2 24.9.2010 The petitioner has sought quashing of the

First Information Report numbered as Kalyanpur P.S. case

No. 71 of 2008 registered under Sections 467, 468, 420

and 409 I.P.C.

Since the case is still under investigation, I

decline to interfere in the matter. However, a direction is

given to the Investigating Officer through the

Superintendent of Police, East Champaran to ensure that

the investigation is concluded within a period of six

months.

With these observations, this application is

disposed of.

Narendra/Shahzad ( Anjana Prakash, J.)