IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(PIL) No. 1530 of 2009
Yuva Shakti Manch, Bokaro . . . Petitioner
Versus
The State of Jharkhand & Others . . . Respondents.
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE PRAKASH TATIA
For the Petitioner : Mr. Prabhat Singh, Advocate
For the Respondent State : Mr. D.K.Dubey, G.P.I.
23/ 26.04.2011 I.A. No. 1291 of 2011
I.A. No. 1291 of 2011 filed by the Intervener is rejected as she is a
fugitive and at large and a fugitive has no locus standi to come to this
Court under Article 226.
In this case, notwithstanding the directions of this Court, the
Investigating Officer has failed to come up to the expectations of this
Court. The Investigating Officer has not been able to arrest all the
accused persons. So much so, that at the initial stage, only few accused
were arrested and only after monitoring by this Court few have been
arrested subsequently. Still 13 accused persons are at large.
Learned counsel appearing on behalf of the petitioner submits
that those who are at large are all high ranking officers.
Be that as it may, what is required in this case is that the
investigation has got to be made about the acts of the Investigating
Officer because his credentials have come under scanner. Despite various
opportunities being granted, the Investigating Officer has not been able
to come up to the expectation of this Court. Therefore, Director General
of Police, Jharkhand is directed to handover the investigation about the
conduct of the Investigating Officer of this Case to a senior responsible
officer of the State to see as to why and how and under what
circumstances the Investigating Officer, investigating this case, has not
been able to arrest remaining 13 accused persons. A preliminary report
in this regard may be submitted to this Court on 9th of May, 2011.
Put up this case on 9th of May, 2011.
(Bhagwati Prasad, C.J.)
(Prakash Tatia, J.)
R.S/Birendra