Chandan Kumar Singh vs State Of Bihar on 27 January, 2011

0
55
Patna High Court – Orders
Chandan Kumar Singh vs State Of Bihar on 27 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.23979 of 2010
                  CHANDAN KUMAR SINGH, SON OF LATE SURESH SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

06 27.01.2011 Heard learned counsel for the petitioner as well as

learned Public Prosecutor for the State assisted by learned counsel

for the informant.

It would appear from perusal of the record that vide

order no. 03 dated 05.10.2010 an explanation was called for from

the Superintendent of Police, Begusarai to this effect as to what

steps he has taken with regard to one of the persons named in the

First Information Report. In compliance of the aforesaid order,

Superintendent of Police, Begusarai vide his letter no. 198/L-Cell

dated 08.11.2010 has reported that the investigation of the case was

taken over by Crime Investigation Department on 10.11.2007 as

C.I.D. controlled case by orders of D.I.G/C.I.D, Patna vide memo

no. 175/C dated 10.11.2007 passed under provision of Section

410(B) (ii) of Bihar Police Manual. Furthermore, the Superintendent

of Police, Begusarai has reported that as per supervision note of

Dy.S.P, C.I.D, Bihar, Patna, recommendation was made to submit

charge sheet against six persons, namely, Chandan Kumar Singh,

Nandan Kumar Singh, Mukesh Singh, Anil Mehto, Ramchandra

Thakur and Amarnath Choudhary and the aforesaid direction was

complied with at the district level. So far as the case of First

Information Report named accused is concerned, it appears that the

investigation in respect of aforesaid accused, namely, Surajbhan
2

Singh is still pending. It is surprisingly enough that the First

Information Report was lodged on 08.11.2007 and the C.I.D. took

the charge of investigation on 10.11.2007 but up till now the C.I.D.

could not come to any conclusion in respect of First Information

Report named accused, namely, Surajbhan Singh.

Let a report be called for from D.I.G/C.I.D, Patna in

respect of present status of the case of First Information Report

named accused Surajbhan Singh, who has been shown as named

accused in Town Begusarai P.S. Case No. 360 of 2007. The

aforesaid report must reach to this Court within a week from the

date of receipt of this order.

List the matter after receipt of the aforesaid report.

Shahzad                              ( Hemant Kumar Srivastava, J.)
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here