IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.1017 of 2009
AMRENDRA KUMAR
Versus
STATE OF BIHAR & ORS
-----------
2 1.9.2010 The petitioner prays for a direction to the respondent
authorities to provide security to the petitioner as per
recommendation made by the District Magistrate, Arwal vide his
letter no.332 dated 20.2.2004, contained in Annexure-2.
The petitioner made a complaint to various authorities
including the Chief Secretary alleging therein threat to his life
and property by the miscreants. In pursuance of the aforesaid
complaint, contained in Annexure-1, the Chief Secretary
directed the District Magistrate, Arwal to inquire into the matter
who in turn recommended to the Superintendent of Police,
Arwal vide his letter dated 20.2.2004 to provide security to the
petitioner.
A counter affidavit has been filed on behalf of the
State. From perusal of Annexure-A to the counter affidavit, it
appears that some of the persons namely Smt. Geeta Mandal and
Mr.Anuj Kumar Singh, Member, Bihar Legislative Assembly
were directed to be provided security, whereas other persons
have been denied on the ground of paucity of security guard.
Learned State counsel submits that on the F.I.R.
lodged by the petitioner, the police has submitted charge sheet
and the accused have been put behind the bar. He further
submits that during the last five years no other serious threat to
2
the life and property of the petitioner has come to light.
In view of the averments made in the counter affidavit,
this court is not inclined to pass any positive order. Suffice it to
say that in case the petitioner apprehends threat to his life and
property, it would be open to him to make a representation
before the authorities concerned for grant him security who
would consider the same on its own merits.
With the aforesaid observations and directions, this
writ petition stands disposed of.
(S.P.Singh,J)
KHAN