High Court Patna High Court - Orders

Uttam Kumar @ Uttam Kumar Rai vs State Of Bihar &Amp; Ors on 11 March, 2011

Patna High Court – Orders
Uttam Kumar @ Uttam Kumar Rai vs State Of Bihar &Amp; Ors on 11 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. WJC No.1116 of 2010
                      UTTAM KUMAR @ UTTAM KUMAR RAI
                                  Versus
                           STATE OF BIHAR & ORS
                               -----------

2 11.03.2011 Heard learned counsels for the petitioner and the

State.

The prayer of the petitioner is that Nawada Muffasil

P.S. Case No. 27 of 2010 registered on 16th March, 2010,

which was initially registered for the offence under sections

498A, 504/34 of the Indian Penal Code to which sections 302,

201 of the Penal Code was later on added, be investigated

properly taking into consideration the materials collected

during investigation of U.D. Case No. 5 of 2010 which was

registered prior to the lodging of the aforesaid case.

Learned counsel for the State submits that the

police after investigation has submitted that charge-sheet

against the petitioner who is named accused, however, the

investigation is still continuing.

Considering the submissions of the parties, let the

pending investigation of the aforesaid case be completed

expeditiously without unnecessary delay.

It will be open for the petitioner to bring it to the

notice of the respondent nos. 6 & 7 with regard to his

grievances that the materials collected during investigation of

the U.D. Case No. 5 of 2010 be also taken into consideration.

The writ application accordingly stands disposed of.

    Manish/-                           ( Shailesh Kumar Sinha,J.)