IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5981 of 2009
KAMLAPATI TRIVEDI, S/o Shri Late Ramashankar Tiwary, R/o Koran
Sarai, P.S.-Koran Sarai in the District of Buxar.
Versus
THE STATE OF BIHAR
-----------
02. 16.08.2010 The petitioner is aggrieved by the order dated
21.11.2008 passed by the Chief Judicial Magistrate,
Buxar in Buxar Town P.S. Case No. 270 of 1999 by
which he has given permission to Investigating Officer
to re-investigate the matter under Section 173 (8)
Cr.P.C.
Considering that it is a well settled principle
that only further investigation can be done and not a
fresh investigation the matter is remanded to the
court below for passing a fresh order.
With this observation, this application is
disposed off.
(Anjana Prakash, J.)
Vikash/-