High Court Patna High Court - Orders

Chandeshwari Kumar &Amp; Anr. vs State Of Bihar &Amp; Ors. on 16 March, 2011

Patna High Court – Orders
Chandeshwari Kumar &Amp; Anr. vs State Of Bihar &Amp; Ors. on 16 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MJC No.908 of 2010
           1. CHANDESHWARI KUMAR S/O SRI BALMIKI KUMAR VILL.-
           CHARAN, P.O.- NEWAGARHI, P.S.- MUFFASIL, DISTT.- MUNGER
           2. GULAB YADAV S/O LATE FAUZI YADAV VILL.- PACHRUKHI,
           P.O.- ITAWA, P.S.- DHARHARA, DISTT.- MUNGER
                                   Versus
           1. THE STATE OF BIHAR, THROUGH THE CHIEF SECRETARY
           GOVT. OF BIHAR, PATNA, SRI ANUP MUKHERJEE
           2. THE D.G. OF POLICE, BIHAR, PATNA SRI ANAND SHANKAR
           3. THE D.I.G. OF POLICE, CENTRAL ZONE, B.M.P. PATNA, SRI G.S.
           GANGWAR
           4. THE COMMANDANT, B.M.P.- 4, DUMRAON, SRI P.K. SRIVASTAV
                                 -----------

03. 16.03.2011 The order on the writ petition was for disposal of

the representation.

A show cause has been filed on behalf of opposite

party nos. 3 and 4. It regrets delay in disposal of the

representation, but makes an assurance that notice has

been issued to the petitioner fixing 16.3.2011 for hearing

and disposal of his representation with a further assurance

that within two weeks thereafter the order of the Court

shall be complied with.

A show cause coming from a Senior Officer of the

rank of D.I.G., Military Police, Central Zone, Patna and the

Commandant B.M.P.-4, Dumraon, the Court has no

reasons to doubt their bona fides at this stage.

The application is disposed on their assurance

and, if the faith put in them by the Court is belied different

issues may arise.

The proceeding stands disposed.

          P.K                                         ( Navin Sinha, J.)