IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.50 of 2011
SABITA DEVI .
Versus
THE STATE OF BIHAR & ORS. .
-----------
02. 05.04.2011 Heard learned counsels for the petitioner and the
State.
The grievance of the petitioner is to the effect that
Laheri P.S. Case No. 165 of 2010, registered on 25th of
September 2010, on the basis of the complaint which was sent
to the police by the Chief Judicial Magistrate, Biharsharif, is
not being properly investigated by the police.
Learned counsel for the petitioner submits that
petitioner’s son was allegedly kidnapped by the named accused,
is still not traced.
Learned counsel for the State, on the other hand,
opposes the above submission of the petitioner and submits
that the son of the petitioner returned back and thereafter, he
himself has again fled away.
Notwithstanding the rival submissions of the parties,
let the investigation of the aforesaid police case be completed
expeditiously without unnecessary delay and upon completion
of the investigation police report be submitted forthwith.
However, with respect to any grievance against the
investigation, it will be open for the petitioner to bring it to the
notice of the concerned Superintendent of Police, with respect to
the investigation of the case, who will look into the matter as per
law.
The writ application accordingly stands
disposed of.
Jagdish/- ( Shailesh Kumar Sinha,J.)