IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.786 of 2010
NRIPENDRA SINGH S/o Baidyanath Singh, resident of village-
Bariyarpur, P.S. Baliya, District- Begusarai. . . . . . . Petitioner.
Versus
1. THE STATE OF BIHAR
2. The District Magistrate, Begusarai.
3. The Superintendent of Police, Begusarai.
4. The Officer-in-charge, Baliya police station, Begusarai. . . . . Respondents.
-----------
2/ 01.09.2010 Heard learned counsel for the parties.
The instant writ application has been filed by the
petitioner for disposal of the petition for release of the seized
articles in connection with Balia P.S. case no. 05 of 1983 (S.T. No.
46 of 1984), which was disposed of on 31.05.1989.
Against the aforesaid judgment of conviction, the
accused filed Cr. Appeal bearing Cr. Appeal No. 210 of 1989,
which too was dismissed on 12.01.2000.
The petitioner, who is informant of this case, filed a
petition for release of the seized articles. Copy of the release
petition is annexed as Annexure-1 to this petition.
Learned counsel for the petitioner submits that the
court thereafter sought a report from the local police, which
expressed its no objection, if the seized materials/articles are
released in favour of the petitioner. Copy of letter dated
01.10.2001 and 17.06.2002 of Balia Police station have been
annexed as Annexures-2 and 3 to this petition.
The grievance of the petitioner is that his application is
still pending and has not been disposed of by the trial court.
Having heard the counsel for the petitioner and the
2
state, this Court observes that the trial court should dispose of the
petition filed by the petitioner within two months from the date of
receipt of a copy of this order. However, this Court has not
expressed any opinion on the merit of the case of the petitioner.
With the aforesaid observation, this application is
disposed of.
(Samarendra Pratap Singh, J.)
Uday/