IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22236 of 2008
PANKAJ YADAV
Versus
STATE OF BIHAR
-----------
3. 4/7/2008 Heard.
The police has attempted to make a case of making
search and seizure and preparing the seizure memo at a place
where no one could be available except the police personnel.
However, after going through the F.I.R., it appears that it was in
a village or at its outskirts.
The plea is that the petitioner has wrongly been
implicated on account of not fulfilling the illegal demands of the
police.
Regard being had to the facts and submissions, let
petitioner Pankaj Yadav be released from custody on furnishing
bond of Rs. 10,000/- (Ten thousand) with two sureties of the
like amount each to the satisfaction of Chief Judicial Magistrate,
Darbhanga, in connection with Baheri P.S. Case No. 19 of
2008.
S.Ali (Dharnidhar Jha, J.)