High Court Patna High Court - Orders

Ganesh Mistry vs State Of Bihar &Amp; Ors on 17 January, 2011

Patna High Court – Orders
Ganesh Mistry vs State Of Bihar &Amp; Ors on 17 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. WJC No.453 of 2010
               GANESH MISTRY SON OF LATE KAILU MISTRY, RESIDENT OF VILLAGE PATOI
               (DUJURG) P.S. RAFIGANJ, DISTRICT- AURANGABAD
                                Versus
               1. STATE   OF   BIHAR   THROUGH  THE  PRINCIPAL   SECRETARY,  HOME
                  DEPARTMENT, GOVT. OF BIHAR, PATNA
               2. THE DIRECTOR GENERAL AND INSPECTOR GENERAL OF POLICE, BIHAR,
                  PATNA
               3. THE INSPECTOR GENERAL OF POLICE, PATNA ZONE, GOVT. OF BIHAR,
                  PATNA
               4. THE DEPUTY INSPECTOR GENERAL OF POLICE, MAGADH RANGE, GAYA
               5. THE SUPERINTENDENT OF POLICE, AURANGABAD
               6. THE DEPUTY SUPERINTENDENT OF POLICE ( H.Q) AURANGABAD
               7. THE OFFICER IN CHARGE CUM I.O., RAFIGANJ POLICE STATION,
                  DISTRICT- AURANGABAD

3   17.01.2011

Heard learned counsels for the petitioner and the

State.

The grievance of the petitioner is that Rafiganj P.S.

Case No. 146 of 2008 registered for the alleged offences under

Section 420 of the Indian Penal Code is not being properly

investigated since up-till-now no police report has been

submitted and the petitioner, who is the informant, a poor

person, is getting constant threats from the accused persons

compelling to compromise the matter.

Learned counsel for the State submits that the

investigation is almost complete and the police report is likely to

be submitted very shortly.

In the above circumstances, no further direction is

called for. However, the respondent no.5 shall look into the

matter so that the police report is submitted in accordance with

law without delay as it has been submitted on behalf of the

State that the police report is likely to be submitted at the

earliest.

The writ application accordingly stands disposed of.

    Manish/-                                   ( Shailesh Kumar Sinha,J.)