IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.43811 of 2010
Suman Kumar & Anr. Vs. The State of Bihar & Anr.
------
3. 12.7.2011 Mr.Sandeep Kumar, learned counsel appears for the
petitioners, Mr Rajeev Kumar Verma, Senior Advocate appears for
opposite party no.2 and Mr. Nawal Kishore Prasad, learned Counsel
appears for the State.
Learned counsel for the petitioners submits that in this
case First Information Report has been lodged by the police on
receipt of complaint sent by the learned Chief Judicial Magistrate
under section 156(3) of the Code of Criminal Procedure without
making any preliminary inquiry. Learned counsel submits that the
above proposition would be substantiated.
Let the matter be passed over.
PNM (Shailesh Kumar Sinha, J.)