IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.657 of 2009
RAM SUNDER PASWAN
Versus
STATE OF BIHAR & ORS
-----------
3. 14.09.2010. Petitioner is informant of Andhrathadhi Police Station
Case No. 43/2008 registered under sections 341,323,354,504/34 of
the I.P.C. read with section 3(X) of the S.C. and S.T. Act.
He submits that police after investigation submitted
final form in favour of the accused persons. However, he has filed a
petition on 22.12.2008 for taking cognizance as materials in the case
diary prima facie makes out cognizable offence against the accused
persons, which is still pending.
Having heard the parties, this writ petition is disposed
of with direction to the Additional Chief Judicial Magistrate,
Jhanjharpur to dispose of petition dated 22.1.2.2008 preferably
within a period of two months from the date of receipt of this order.
This Court has not expressed any opinion on the merits
of the case.
Shashi. ( Samarendra Pratap Singh, J.)