High Court Jharkhand High Court

Yuva Shakti Manch, Bokaro Unit vs State Of Jharkhand & Ors on 26 April, 2011

Jharkhand High Court
Yuva Shakti Manch, Bokaro Unit vs State Of Jharkhand & Ors on 26 April, 2011

IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
W.P.(PIL) No. 1530 of 2009
­­­­­
Yuva Shakti Manch, Bokaro . . . Petitioner
Versus
The State of Jharkhand & Others . . . Respondents.

                                               ­­­­­­
                 CORAM:          HON'BLE THE CHIEF JUSTICE
                                 HON'BLE MR. JUSTICE PRAKASH TATIA
                                          ­­­­­­
                 For the Petitioner                      :        Mr. Prabhat Singh, Advocate
                 For the Respondent State                :        Mr. D.K.Dubey, G.P.­I.

                                                ­­­­­­

23/ 26.04.2011     I.A. No. 1291 of 2011


I.A. No. 1291 of 2011 filed by the Intervener is rejected as she is a 
fugitive and at large and a fugitive has no locus standi to come to this 
Court under Article 226. 

In   this   case,   notwithstanding   the   directions   of   this   Court,   the 
Investigating  Officer has  failed to come up to the expectations of this 
Court.   The   Investigating   Officer   has   not   been   able   to   arrest   all   the 
accused persons. So much so, that at the initial stage, only few accused 
were arrested and only after monitoring  by this  Court few have  been 
arrested subsequently. Still 13 accused persons are at large. 

Learned   counsel   appearing   on   behalf   of   the   petitioner     submits 
that those who are at large are all high ranking officers.

Be   that   as   it   may,   what   is   required   in   this   case   is   that   the 
investigation   has   got   to   be   made   about   the   acts   of   the   Investigating 
Officer because his credentials have come under scanner. Despite various 
opportunities being granted, the Investigating Officer has not been able 
to come up to the expectation of this Court. Therefore, Director General 
of Police, Jharkhand is directed to handover the investigation about the 
conduct of the Investigating Officer of this Case to a senior responsible 
officer   of   the   State   to   see   as   to   why   and   how   and   under   what 
circumstances the Investigating Officer, investigating this case, has not 
been able to arrest remaining 13 accused persons. A preliminary report 
in this regard may be submitted to this Court on 9th of May, 2011.

Put up this case on 9th of May, 2011.

(Bhagwati Prasad, C.J.)

    (Prakash Tatia, J.)         
R.S/Birendra