High Court Patna High Court - Orders

Yogina Yadav vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Yogina Yadav vs State Of Bihar on 1 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18779 of 2008
YOGINA YADAV
Versus

STATE OF BIHAR

– – – –

7.   1.7.2008            Heard.

                         I    have     granted    bail     to    one   of    the

accused only yesterday whose name is Prabhat

Ranjan and the order is detailed and I have

also ordered enquiry into the antedating of

the F.I.R. in the light of the station diary

entries of the F.I.R. of G. R. P.S., Patna

Junction.

It appears from the perusal of the

present record that the Hon’ble Judge who was

earlier hearing the petition, directed the

Additional Director General of Police to

enquire into the matter and submit a report

and the report has been submit by the

Additional Director General, C.I.D, Bihar,

Patna, which is at Flag ‘X’. It has been

categorically stated that the F.I.R ought not

have been registered.

Having regard to the facts and

circumstances, let the above named petitioner

be directed to be released from custody on

his furnishing a personal recognizance bond of
2

Rs. 500/- without any surety to the

satisfaction of the Chief Judicial Magistrate,

Patna, in Kadam Kuan P.S.Case No. 63 of 2008.

Kanth

( Dharnidhar Jha, J.)