High Court Patna High Court - Orders

Lakshman Ram vs State Of Bihar &Amp; Ors on 11 March, 2011

Patna High Court – Orders
Lakshman Ram vs State Of Bihar &Amp; Ors on 11 March, 2011
                 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.)