IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4358 of 2010
HARENDRA RAUT
Versus
STATE OF BIHAR
-----------
6. 28.4.2011 Heard Shri Lalit Kishore, learned A.A.G.2
appearing for the Superintendent of Police, Chapra, who had
been directed to appear before this Court and show causes on
account of non-production of S.I. Ram Anugrah Singh and S.I.
Lakhichand Ram who were posted under him at different places.
While filing his show cause, the Superintendent of
Police, Chapra, has annexed the deposition sheets of the police
Officer, namely, Lakhichand Ram and has also submitted that
the department initiated proceedings against him as also some
other officers and some punishments were inflicted against each
of them.
Considering the cause shown by the Officer, the
rule issued against the Superintendent of Police, Chapra is
hereby discharged.
The matter does not end here.The informant of the
case, namely, Ram Anugrah Singh who was the S.I. of Police
posted in Sadar Police Station, Nautan, Bettiah, is not appearing
for his evidence and it is submitted that he has retired and in
spite of requests being made to him by the present
Superintendent of Police as also by the Superintendent of
Police, Bettiah, he is not appearing for his evidence before the
court below in Sessions Trial No. 21 of 2005 arising out of
2
Nautan P.S.Case No. 200, G.R. No. 726 of 2005.
Let the Superintendent of Police, Bettiah, West
Champaran obtain the date of hearing fixed by the trial court in
the above noted Sessions Trial and thereafter obtain a warrant of
arrest against S.I. Ram Anugrah Sigh( retired) and depute a
police Officer for executing the warrant of arrest by going to the
house of the said Ram Anugrah Singh and after executing the
same produce him in the court below under arrest for his
evidence. If need be, the court below may remand him to
custody till he is finally discharged after giving full evidence.
A copy of this order be made over to Shri Lalit
Kishore, learned A.A.G. 2 and shri Ram Chandra Singh, learned
A.P.P. for communication to the Superintendent of Police,
Bettiah so that the order is complied with and a report is
submitted to this Court.
The petition shall be listed after the receipt of
report.
Kanth ( Dharnidhar Jha, J.)