JUDGMENT
Khan, J.
1. Petitioner complains that his daughter Bhagwati @
Lali was missing since 27.10.1999 and he suspected on Babu
Afroz (R-6) to have taken her away. Though FIR No. 898/99
was registered under Section 363 but without any result.
He now wants the investigation of this FIR to be handed
over to CBI.
2. Counter filed on behalf of Respondents details out
the steps taken by the police in the matter. It is
submitted that accused Afroz was declared a proclaimed
offender and a challan was presented against him which was
pending. A raid was also conducted on one Zenual of
Village Hasan Pur who had confirmed that Babu Afroz and
Bhagwati @ Lali were living as husband and wife and working
in Virat Nagar (Nepal) near Indo-Nepal Border. Efforts
were on to locate the couple and to bring them to book.
3. In view of this, nothing survives in this petition
which is dismissed. Respondents are, however, directed to
take requisite follow-up action in the matter under law and
to intimate the result to petitioner after four months from receipt of this order.