IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9848 of 2006
KAMESHWAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 22.11.2010 Having heard learned counsel for the petitioner
and the State, this Court is not willing to go into the merit of the
matter at this stage in the light of certain submission made by
learned counsel for the petitioner, primarily that in similar
situation certain persons were held out lighter punishment and in
support thereof petitioner has annexed certain orders.
Let the petitioner submit his application along with
the supporting material before the Director General of Police who
shall consider the matter on merit and pass necessary order within
a period of four months from the date of communication or
production of a copy of this order on the point of quantum of
punishment.
This writ application is disposed of with the above
direction.
RPS (Ajay Kumar Tripathi,J.)