IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.1115 of 2010
SANJAY PATEL
Versus
STATE OF BIHAR & ORS
-----------
2 11.03.2011 Heard learned counsels for the petitioner and the
State.
The grievance of he petitioner is to the effect that
the Patrakar Nagar P.S. Case No. 101 of 2010 is not being
properly investigated by the police.
Learned counsel for the State opposes the above
submission and submits that the investigation is being
carried out properly.
Notwithstanding the rival submissions of the
parties, let the investigation of the aforesaid police case be
completed expeditiously without unnecessary delay and
police report be also submitted at the earliest.
The writ application accordingly stands disposed
of.
Manish/- ( Shailesh Kumar Sinha,J.)