High Court Patna High Court - Orders

Madhuri Kumari vs The State Of Bihar Through The on 19 April, 2011

Patna High Court – Orders
Madhuri Kumari vs The State Of Bihar Through The on 19 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. WJC No.145 of 2011
                                MADHURI KUMARI .
                                    Versus
                        THE STATE OF BIHAR THROUGH THE .
                                 -----------

02. 19.04.2011 Heard learned counsels for the petitioner and the

State.

The grievance of the petitioner is that police is

not properly investigating the Naya Ram Nagar Police

Station Case No. 159 of 2008 as contained in Annexure-1

registered for the offence under Section 302/34 of the

Indian Penal Code.

Considering the submission of the parties, in

case the investigation is still pending, the same shall be

completed without unnecessary delay and upon

completion of the investigation, police report be submitted

forthwith. However, in case petitioner has any grievance

with respect to investigation, it will be open for him to

bring it to the notice of the concerned Superintendent of

Police who will look into the matter as per law.

The writ application accordingly stands

disposed of.

Jagdish/- ( Shailesh Kumar Sinha,J.)