1 W.P.No.5723/10 Madhukar Rao Dhurve State of M.P. & others 2.7.2010 Shri Chandrahas Dubey, Counsel for petitioner. Shri Rahul Jain, Dy.A.G. for respondents No.1 to 4.
Shri Rajesh Dandotia, CSP, Gohalpur present in Court. It is
submitted by him that he has made all efforts to search out Kundan
Madhukar Rao, aged 23 years, who is missing since 19.10.2008. He has
also investigated the matter thoroughly and recorded statement of
respondent No.5, the wife of Kundan Madhukar Rao, but could not reveal
any information about whereabouts of Kundan Madhukar Rao. It is further
submitted by him that on the date of incident, a cycle of Kundan
Madhukar Rao was found at Tilwaraghat Bridge. Thereafter, a thorough
search was made on the bank of river Narmada, but nothing was found.
Thereafter, all the efforts have been made by the police including
publication in newspaper, affixture of the pamphlets and in T.V. News, but
all efforts failed. It is submitted that the whereabouts of Kundan Madhukar
Rao are not traceable. Though Shri Dubey, learned counsel for petitioner
submitted that allegations are against respondent No.5 because of whom,
son of petitioner is missing, but in view of the specific statement made by
the investigating officer and after perusal of the statement of respondent
No.5 which is recorded by the police, we find that nothing can be
revealed from her.
In view of the aforesaid, we prima facie find that son of petitioner
namely Kundan Madhukar Rao has left the home on his own will and is
missing and inspite of all the efforts, he could not be traced. He is not in
wrongful confinement or custody of any person. However, the police is
directed to continue with the search of Kundan Madhukar Rao and make
all the efforts to search out missing person Kundan Madhukar Rao.
With the aforesaid directions, the proceedings of this petition are
closed with no order as to costs.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
Judge Judge
C.
2
W.P.No.5723/10
Madhukar Rao Dhurve State of M.P. & others
2.7.2010