IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.41 of 2010
RAMESH SHAW @ RAMESH PRASAD GUPTA
Versus
STATE OF BIHAR & ORS
-----------
3 24.11.2010 Heard counsel for the petitioner and the State.
The petitioner is the informant of Jakkanpur P.S. Case
No.196/08 under sections 364, 120B of the Penal Code.
It is alleged by the informant that one Sonu Kumar
who was a tenant of his mother Shakuntala Devi has abducted her.
The S.D.P.O.,Sadar, Patna vide his supervision report
has found the case true against Sonu Kumar and others and has
issued direction for arrest of the accused persons.
A counter affidavit has been filed on behalf of the
S.D.P.O. himself wherein in paragraph 13 it has been stated that
no direct or indirect evidence has come against respondent nos.8
to 11 in kidnapping the mother of the petitioner rather it was found
that they have been implicated in this case out of previous enmity
as mother and other brothers of the petitioner are accused in case
of murder of husband of respondent no.11. However, in paragraph
9, it has been stated that in course of investigation, the Patna
police has also made request to Jehanabad Police for taking steps
for arrest of accused Sonu Kumar and others.
Having considered the facts and circumstances of the
case, one thing is apparent that involvement of accused Sonu
Kumar and others has come to light. The police would complete
2
the investigation and submit final report in accordance with law
preferably within four months from today and would take steps for
arresting the accused persons involved in the case.
With the aforesaid observations and directions, this
writ petition stands disposed of.
(S.P.Singh,J)
KHAN