IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25870 of 2010
JOGI CHOUDHARY @ JOGI .
Versus
STATE OF BIHAR .
with
Cr.Misc. No.24247 of 2010
BILO CHOUDHARY .
Versus
STATE OF BIHAR .
-----------
4 19.1.2011 These two applications were heard on 21.7.2010 when
criminal antecedent reports were called for from Superintendent of
Police, Khagaria and is at flag ‘A’. Thereafter the cases were taken up
on 10.11.2010 .
Learned Additional Sessions Judge had attributed the delay
in the trial because of non examination of the investigating officer. This
Court then required the Superintendent of Police to explain why the
investigating officer was not appearing in Court inspite of repeated
summons. In order dated 10.11.2010 it is noted that to call for an
explanation from the Superintendent of Police, Banka even though the
case is of Khagaria . The reason was that the investigating officer , who
investigated Khagaria (Morkahi) P.S.Case no.50 of 2008 has now been
transferred to Banka. Two reminders have been sent by the Court to the
Superintendent of Police, Banka without any response.
Learned counsel for the petitioner states that summons
were issued to the investigating officer through Director General of
Police, Bihar, Patna, but there has been no response. The trial is
unnecessarily being delayed and officers are not responding to
-2-
summons issued by the Court.
Let Registry send a copy of this order with previous orders,
a copy of the letter sent to the Superintendent of Police, Banka and copy
of reminders to the learned Director General of Police, Patna asking
him to explain the situation within a fortnight from the date of receipt of
a copy of this order.
Put up on 9.2.2011 under the same heading.
singh (Navaniti Prasad Singh,J)