High Court Patna High Court - Orders

Md. Iliyash vs The State Of Bihar & Ors on 18 October, 2011

Patna High Court – Orders
Md. Iliyash vs The State Of Bihar & Ors on 18 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR WJC No 1012 of 2011
                                   Md Iliyash
                                     Versus
                            The State Of Bihar & Ors
                                    -----------

2 18.10.2011 Petitioner alleges that his younger sister, who is a minor,

has been kidnapped by respondent No 8. He had tried to register a

police case but the police refused to register, as such, he filed a

complaint case before the Chief Judicial Magistrate, Vaishali. The

complaint was referred to the police for investigation on basis

whereof Patepur Police Station Case No 59 of 2011 has been

instituted under Sections 366A and 120B IPC on 27.05.2011.

The grievance of the petitioner is that the police is in

league with other persons and is taking no steps to recover the minor

girl. He has been protesting to different authorities including filing

petition in Chief Minister’s Janta Darbar.

In view of the averments as made, let learned counsel

for the State take instructions and file a comprehensive counter

affidavit duly sworn by the Superintendent of Police, Vaishali

(respondent No 5) as to the steps in connection with investigation

and recover the aforesaid girl.

List this case under the same heading on 14 th of

November, 2011 by when the counter affidavit should be served and

filed.

    M.E.H./                                   (Navaniti Prasad Singh)


                                             (Ashwani Kumar Singh)