IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Writ No.790 of 2011
Suresh Pandit
Versus
The State Of Bihar & Ors
----------------------------------
10 21.10.2011 Learned Senior Superintendent of Police, Patna, and the
City S.P.(West),Patna, are present.
This matter was discussed including its distressing feature.
A boy was allegedly abducted almost four years back with threat of
being forcibly married. Various inputs are being given which are found
to be wrong, still the victim remains traceless . Inputs are surely from
some one connected with the crime All remain unverified. The
petitioner is a hapless parent who does not know where to go but has
come to this Court. This Court is not the forum to direct the manner of
investigation but in the peculiar facts the Superintendent of Police has
to come before us.
Be that as it may, in view of the assurance given to remedy
the situation with proper action against those who knowingly misled the
investigation we adjourn this matter for a further report. Let this matter
be placed on 12.12.2011 under the heading “For Orders” by when it is
hoped that some hopeful result would be shown . The personal
appearance of learned Senior Superintendent of Police, Patna and City
S.P.(West),Patna, is dispensed with.
singh (Navaniti Prasad Singh,J)
(Ashwani Kumar Singh,J)