IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.W.J.C. No.637 of 2010
VIJAY KUMAR VISHWAKARMA, son of Late
Nageshwar Prasad Vishwakarma, resident of
Mohalla Sri Sayat Narayan Mandir Road, Ward
No.18, Naugachia, Police Station Naugachia,
District Bhagalpur.
---Petitioner
Versus
1. THE STATE OF BIHAR.
2. The Director General of Police, Bihar,
Patna.
3. Inspector General of Police Region,
Bhagalpur.
4. Deputy Inspector General of Police East
Zone, Bhagalpur.
5. Superintendent of Police, Naugachia,
Bhagalpur.
6. Officer Incharge Naugachia Police
Station Naugachia, District Bhagalpur.
7. Investigating Officer, Naugachia P.S.
Case No.182/2009 at Police Station
Naugachia, District-Bhagalpur.
8. Atul Jhunjhunwala.
9. Anuj Jhunjhunwala.
Both sons of late Vimal Kumar
Jhunjhunwala.
10. Smt. Raj Kumari Devi w/o Late Vimal
Kumar Jhunjhunwala.
All resident of Mohalla Sri Sayat Narayan
Mandir Road,Ward No.18, Naugachia, Police
Station Naugachia, District -Bhagalpur, at
present residing at A138, Ranjeet Nagar, Ist
Floor, Bharatpur, Rajasthan.
---Respondents
with
Cr.W.J.C. No.694 of 2010
1. Arun Vishwakarma.
2. Raj Kumar Vishwakarma.
3. Ajay Vishwakarma.
4. Rajesh Vishwakarma.
5. Sanjeev Vishwakarma @ Sanjeet Vishwakarma.
All sons of Late Nageshwar Vishwakarma,
Resident of Village Rajad Office Road,
Naugachia Bazar, Police Station Naugachia,
District Bhagalpur.
---Petitioners
Versus
1.THE STATE OF BIHAR.
2.The Director General of Police, Bihar,
Patna.
3.Inspector General of Police, Bhagalpur
Circle, Bhagalpur.
4.Deputy Inspector General of Police, East
Zone, Bhagalpur.
5.Superintendent of Police, Naugachia
Police,District Naugachhia within District
Bhagalpur.
6.Officer Incharge Naugacchia Police
Station, Naugachhia, District Bhagalpur.
7.Investigating Officer, Naugachia P.S.
Case No.58/2010 at Police Station
Naugachhia, District-Bhagalpur.
-2-
8.Raj Kumari Jhunjhunwalla, w/o Late Vimal
Jhunjhunwala, Rajad Office Road,
Naugachhia, P.S. Naugachhia, Distt.
Bhagalpur.
---Respondents
-----------
2. 24.1.2011 Heard learned counsel for the petitioners and the
respondent-State.
Mr. Rajendra Narain, learned counsel appearing for
the petitioners submits that in the first writ case i.e., Cr.W.J.C. No.637
of 2010 police after investigation has submitted police report and in the
second case i.e. Cr.W.J.C. No.694 of 2010 after investigation the police
submitted charge sheet and as such in the light of the prayer made in the
writ applications, both the cases have now become infructuous. It is,
however, submitted that the petitioners will be at liberty to take
appropriate steps in the court below at the appropriate stage.
Both the writ applications, accordingly, stand
disposed of.
PNM (Shailesh Kumar Sinha,J.)