Patna High Court – Orders
Suresh Mallick vs The State Of Bihar & Ors on 14 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No. 16184 of 2011
Suresh Mallick S/O Late Bishundeo Mallick R/O Village + P.O.-
Manjhaul, P.S.- Cheria Bariyarpur, Distt.- Begusarai
.............. Petitioner
Versus
1. The State Of Bihar Through The Chief Secretary, Government Of
Bihar, Patna
2. The Director General and Inspector General Of Police, Bihar,
Patna
3. D.I.G. Of Police, Northern Zone, Military Police, Muzaffarpur
4. The Commandant, B.M.P.-8, Begusarai
.................. Respondents
----------------------------------
02. 14.11.2011 Having heard learned counsel for the petitioner and learned
counsel for the State.
Let the DG, Police, Bihar, Patna dispose of the memorial of
the petitioner within a reasonable time frame.
No adjudication on the merits of the matter is required at this
stage.
(Ajay Kumar Tripathi, J.)
SKM