High Court Patna High Court - Orders

Ram Chandra Paswan vs The State Of Bihar & Ors on 14 July, 2011

Patna High Court – Orders
Ram Chandra Paswan vs The State Of Bihar & Ors on 14 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. WJC No.355 of 2011
                            Ram Chandra Paswan
                                  Versus
                         The State Of Bihar & Ors
                               -----------

3 14.07.2011 Heard learned counsels for the petitioner and the

State.

The grievance of the petitioner is to the effect that

the Udakishunganj P.S. Case No. 76 of 2010 registered on

3rd August, 2010 for the alleged offence under sections

406, 409, 420, 467, 468, 471 & 120B/34 of the Indain

Penal Code regarding the misappropriation of the fund

allotted under the Indira Awas Yojna of which the

petitioner was one of the beneficiary and on being agitated

by the beneficiaries the present case was registered, is not

being investigated properly.

Learned counsel for the State opposes the above

submission and submits that the investigation is being

carried out properly.

Considering the submissions of the parties, it in

expedient in the interest of justice that the investigation of

the case be completed expeditiously without unnecessary

delay and upon completion of investigation police report be

submitted forthwith.

The writ application accordingly stands disposed

of.

Manish/- ( Shailesh Kumar Sinha,J.)