Patna High Court – Orders
Sunil Kumar Singh vs The State Of Bihar on 21 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20779 of 2008
SUNIL KUMAR SINGH, SON OF LATE PURENDRA NARAYAN SINGH,
RESIDENT OF MOHALLA REFUSI COLONY, MUNGER, P.S. KOTWALI,
DISTRICT MUNGER, PRESENTLY WORKING AS CASHIER,
MUNICIPALITY, MUNGER .... PETITIONER
Versus
THE STATE OF BIHAR
-----------
2. 21.4.2011 No one appears on behalf of the petitioner.
The petitioner has sought quashing of the First
Information Report of Kotwali P.S. case No.243 of 2004
dated 7.5.2004 instituted u/ss.420 and 409 I.P.C.
Since it is the statutory duty of the police to
investigate the case, I am not inclined to interfere in the
matter. The application is dismissed.
Narendra/ ( Anjana Prakash, J. )