IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.908 of 2010
1. CHANDESHWARI KUMAR S/O SRI BALMIKI KUMAR VILL.-
CHARAN, P.O.- NEWAGARHI, P.S.- MUFFASIL, DISTT.- MUNGER
2. GULAB YADAV S/O LATE FAUZI YADAV VILL.- PACHRUKHI,
P.O.- ITAWA, P.S.- DHARHARA, DISTT.- MUNGER
Versus
1. THE STATE OF BIHAR, THROUGH THE CHIEF SECRETARY
GOVT. OF BIHAR, PATNA, SRI ANUP MUKHERJEE
2. THE D.G. OF POLICE, BIHAR, PATNA SRI ANAND SHANKAR
3. THE D.I.G. OF POLICE, CENTRAL ZONE, B.M.P. PATNA, SRI G.S.
GANGWAR
4. THE COMMANDANT, B.M.P.- 4, DUMRAON, SRI P.K. SRIVASTAV
-----------
03. 16.03.2011 The order on the writ petition was for disposal of
the representation.
A show cause has been filed on behalf of opposite
party nos. 3 and 4. It regrets delay in disposal of the
representation, but makes an assurance that notice has
been issued to the petitioner fixing 16.3.2011 for hearing
and disposal of his representation with a further assurance
that within two weeks thereafter the order of the Court
shall be complied with.
A show cause coming from a Senior Officer of the
rank of D.I.G., Military Police, Central Zone, Patna and the
Commandant B.M.P.-4, Dumraon, the Court has no
reasons to doubt their bona fides at this stage.
The application is disposed on their assurance
and, if the faith put in them by the Court is belied different
issues may arise.
The proceeding stands disposed.
P.K ( Navin Sinha, J.)