IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.1095 of 2010
LAKSHMAN RAM
Versus
STATE OF BIHAR & ORS
-----------
3 11.03.2011 Heard learned counsels for the petitioner and the
State.
The prayer of he petitioner is to the effect that the
Sachivalaya P.S. Case No. 80 of 2010 lodged by the petitioner
against the named accused K.K. Pathak, who happens to be a
senior official of the Government in the Indian Administrative
Service (I.A.S.) is not being properly investigated by the police
even though the offences are serious in nature as would be
appearing on perusal of the allegations leveled in the first
information report.
Learned counsel for the State opposes the above
submission and submits that the investigation is being carried
out properly.
Notwithstanding the rival submissions of the parties,
it goes without saying that the allegations made in the first
information report needs to be investigated properly as per law.
Accordingly, let the investigation of the aforesaid police case be
completed expeditiously without unnecessary delay and upon
completion of investigation police report be also submitted at
the earliest.
The writ application accordingly stands disposed of.
Manish/- ( Shailesh Kumar Sinha,J.)