High Court Patna High Court - Orders

Bhagwan Yadav vs State Of Bihar &Amp; Anr on 7 December, 2010

Patna High Court – Orders
Bhagwan Yadav vs State Of Bihar &Amp; Anr on 7 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.11127 of 2010
            BHAGWAN YADAV SON OF LATE NAGO YADAV, RESIDENT OF
            VILLAGE    GARHI   BISUNPUR,      P.S.     LAKHISARAI,   DISTRICT
            LAKHISARAI, AT PRESENT POSTED AS TEACHER AT PRIMARY
            SCHOOL, MOHANKUNDI, P.S. CHANAN, DISTRICT LAKHISARAI
                                                            .... PETITIONER
                                             Versus
            1. THE STATE OF BIHAR
            2. BRIKSHA BHUIAN SON OF LATE PRABHU BHUIAN, POSTED AS
               BLOCK DEVELOPMENT EDUCATION EXTENSION OFFICER,
               CHANAN, P.S. CHANAN, DISTRICT LAKHISARAI
                                                       .... OPPOSITE PARTIES
                                           -----------

2. 7.12.2010 The petitioner has sought quashing of the

first information report of Chanan (Lakhisarai) P.S. case

No.540 of 2008 dated 8.12.2008.

Since the case is still at the stage of

investigation, I am not inclined to interfere in the matter.

However, the Investigating Officer through

the Superintendent of Police, Lakhisarai is directed to

conclude the investigation within a period of six months

next since the first information report is of the year

2008.

With these observations, the application is

disposed of.

Narendra/                                  ( Anjana Prakash, J. )