W.P.No.3336/2010
Kailash Prasad Shah State of M.P. And others.
16.7.2010.
Shri Rajesh Dubey, counsel for the petitioner.
Shri Rahul Jain, Dy.Advocate General for
State/respondents.
We have inquired from Mr.G.P.Pandey, CSP, Vindhya
Nagar, Dist. Singrauli and Mr. P.L.Awasthy, Incharge Police
Station, Baidhan, Dist. Singrauli present here in Court and it is
submitted by them that in spite of their best efforts, Brajesh
Kumar Shah,the son of the petitioner, could not be searched out.
Various police parties were sent to different States to search out
the missing child, but without any result. It is submitted by the
aforesaid officers that they are continuously making search of the
child and the investigation shall continue.
We have also perused the report dated 15.7.2010
furnished by the respondents supported by an affidavit of
Mr.Anurag, SP, Singrouli and we are satisfied that the police are
making serious efforts in the matter. Though the missing child is
not traceable in spite of the best efforts of police, but looking to
the assurance given by the Police Officers present herein, we
close the proceedings, with no order as to costs.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
Judge Judge
JLL