High Court Jharkhand High Court

Dr.Majeed Aalam vs State Of Jharkhand & Ors on 22 July, 2011

Jharkhand High Court
Dr.Majeed Aalam vs State Of Jharkhand & Ors on 22 July, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P. (Cr) No. 417 of 2010
                                      ---
     Dr. Majeed Aalam                             Petitioner
                                   Versus
     The State of Jharkhand & others             Respondents
                                   ---
     CORAM: The Hon'ble Mr. Justice R.K. Merathia
                                          ---
     For the Petitioner:  Mr. P.P.N. Roy, Sr. Advocate &
                          Mr. Pandey Ashok Nath Roy, Advocate
     For the Respondents: Mr. J. Rahman, JC to GP-III
                                             ---
     Order No. 04                                Dated 22nd July, 2011

              Mr. P.P.N. Roy, learned senior counsel appearing for the
     petitioner, submitted that the respondent nos. 6 to 12 are not the
     necessary parties and prays for deleting their names from the cause
     title.
              He is permitted to do so.
              Learned senior counsel further prays that the order similar to
     the orders passed by this court in CWJC No. 436 of 1999 on
     18.8.1999

(Annexure-2) and W.P.(Cr) No. 203 of 2003 on 18.10.2003
(Annexure-3), may be passed.

Mr. Rahman, learned counsel appearing for the State, referring
to the paragraphs-6 and 7 of the counter-affidavit, submitted that the
petitioner has never approached the police by any written
application.

Mr. Roy denied and disputed this position and submitted that a
written request was made to the Senior Superintendent of Police,
Ranchi, who in turn, forwarded the same to the Officer-in-charge,
Ratu, Ranchi (Annexure-5), but no action has been taken.

Be that as it may, petitioner is permitted to make a fresh
request to the Senior Superintendent of Police, Ranchi who will look
into the matter and if satisfied with the request of the petitioner, will
do the needful, in accordance with law.

With this observation, this writ petition stands disposed of.

(R.K. Merathia, J)
Ranjeet/