IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23979 of 2010
CHANDAN KUMAR SINGH, SON OF LATE SURESH SINGH
Versus
STATE OF BIHAR
-----------
06 27.01.2011 Heard learned counsel for the petitioner as well as
learned Public Prosecutor for the State assisted by learned counsel
for the informant.
It would appear from perusal of the record that vide
order no. 03 dated 05.10.2010 an explanation was called for from
the Superintendent of Police, Begusarai to this effect as to what
steps he has taken with regard to one of the persons named in the
First Information Report. In compliance of the aforesaid order,
Superintendent of Police, Begusarai vide his letter no. 198/L-Cell
dated 08.11.2010 has reported that the investigation of the case was
taken over by Crime Investigation Department on 10.11.2007 as
C.I.D. controlled case by orders of D.I.G/C.I.D, Patna vide memo
no. 175/C dated 10.11.2007 passed under provision of Section
410(B) (ii) of Bihar Police Manual. Furthermore, the Superintendent
of Police, Begusarai has reported that as per supervision note of
Dy.S.P, C.I.D, Bihar, Patna, recommendation was made to submit
charge sheet against six persons, namely, Chandan Kumar Singh,
Nandan Kumar Singh, Mukesh Singh, Anil Mehto, Ramchandra
Thakur and Amarnath Choudhary and the aforesaid direction was
complied with at the district level. So far as the case of First
Information Report named accused is concerned, it appears that the
investigation in respect of aforesaid accused, namely, Surajbhan
2
Singh is still pending. It is surprisingly enough that the First
Information Report was lodged on 08.11.2007 and the C.I.D. took
the charge of investigation on 10.11.2007 but up till now the C.I.D.
could not come to any conclusion in respect of First Information
Report named accused, namely, Surajbhan Singh.
Let a report be called for from D.I.G/C.I.D, Patna in
respect of present status of the case of First Information Report
named accused Surajbhan Singh, who has been shown as named
accused in Town Begusarai P.S. Case No. 360 of 2007. The
aforesaid report must reach to this Court within a week from the
date of receipt of this order.
List the matter after receipt of the aforesaid report.
Shahzad ( Hemant Kumar Srivastava, J.)