High Court Patna High Court - Orders

Sunil Kumar Singh vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Sunil Kumar Singh vs The State Of Bihar on 21 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20779 of 2008
           SUNIL KUMAR SINGH, SON OF LATE PURENDRA NARAYAN SINGH,
           RESIDENT OF MOHALLA REFUSI COLONY, MUNGER, P.S. KOTWALI,
           DISTRICT   MUNGER,    PRESENTLY          WORKING   AS    CASHIER,
           MUNICIPALITY, MUNGER                            .... PETITIONER
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2. 21.4.2011 No one appears on behalf of the petitioner.

The petitioner has sought quashing of the First

Information Report of Kotwali P.S. case No.243 of 2004

dated 7.5.2004 instituted u/ss.420 and 409 I.P.C.

Since it is the statutory duty of the police to

investigate the case, I am not inclined to interfere in the

matter. The application is dismissed.

     Narendra/                       ( Anjana Prakash, J. )