IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4917 of 2010
MUNNI LAL BHAGAT, SON OF GORAKH BHAGAT, RESIDENT OF
KAITHWALIA, P.S- KALYANPUR, DISTRICT- EAST CHAMPARAN
PRESENTLY POSTED AS PRAKHAND TEACHER OF
GOVERNMENT MIDDLE SCHOOL, KAITHWALIA, P.S-
KALYANPUR, DISTRICT- EAST CHAMPARAN
.......... PETITIONER
Versus
STATE OF BIHAR
-----------
2 24.9.2010 The petitioner has sought quashing of the
First Information Report numbered as Kalyanpur P.S. case
No. 71 of 2008 registered under Sections 467, 468, 420
and 409 I.P.C.
Since the case is still under investigation, I
decline to interfere in the matter. However, a direction is
given to the Investigating Officer through the
Superintendent of Police, East Champaran to ensure that
the investigation is concluded within a period of six
months.
With these observations, this application is
disposed of.
Narendra/Shahzad ( Anjana Prakash, J.)