IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42768 of 2007
BABLU SINGH @ BABLA
Versus
STATE OF BIHAR
with
Cr.Misc. No.46227 of 2007
BABLU SINGH @ BABLA
Versus
STATE OF BIHAR
with
Cr.Misc. No.54750 of 2007
BABLU SINGH @ BABLA
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.5812 of 2008
BABLU SINGH @ BABLA
Versus
THE STATE OF BIHAR
-----------
16/ 03.11.2010 It transpires from the report of the Registrar General
that in compliance of this court’s order dated 12.01.2009, letter had
been issued on 02.04.2009 to the S.H.O., Kotwali Police Station,
Patna for lodging of F.I.R. It is also apparent that vide letter dated
20.09.2010, the S.H.O. has stated that his predecessor had not
lodged the F.I.R. in view of court’s order and even the letter of the
court has become untraceable in the police station when the new
S.H.O. had taken charge. In the said circumstances, he has
requested to make available the copies of court’s letter as well as
order of the court and related documents for lodging F.I.R. afresh.
In the said circumstances, Registrar General is directed
to take immediate steps to make available all the aforesaid papers
to the S.H.O. Kotwali Police Station, Patna within a week,
whereafter the said S.H.O. is expected to lodge an F.I.R.
-2-
immediately thereafter without any fail and without any further
delay.
(S. N. Hussain, J.)
Sunil