IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.145 of 2011
MADHURI KUMARI .
Versus
THE STATE OF BIHAR THROUGH THE .
-----------
02. 19.04.2011 Heard learned counsels for the petitioner and the
State.
The grievance of the petitioner is that police is
not properly investigating the Naya Ram Nagar Police
Station Case No. 159 of 2008 as contained in Annexure-1
registered for the offence under Section 302/34 of the
Indian Penal Code.
Considering the submission of the parties, in
case the investigation is still pending, the same shall be
completed without unnecessary delay and upon
completion of the investigation, police report be submitted
forthwith. However, in case petitioner has any grievance
with respect to investigation, it will be open for him to
bring it to the notice of the concerned Superintendent of
Police who will look into the matter as per law.
The writ application accordingly stands
disposed of.
Jagdish/- ( Shailesh Kumar Sinha,J.)