IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.526 of 2011
Satish Mahto, Son of Late Sakaldeep Singh @ Sakaldeep Mahto, R/o-Vill.-
Nirakhpur, P.S.-Paliganj, District-Patna. -Petitioner.
VERSUS
1. The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
2. The Home Secretary, Government of Bihar, Patna.
3. The Deputy Secretary, Home (Police) Department, Government of Bihar,
Patna.
4. The District Magistrate, Patna.
5. The Superintendent of Police, Patna.
6. The Jail Superintendent of Adarsh Kara Beur, Patna. -Respondents.
-----------
08 05.09.2011 The petitioner, by this writ petition, challenges his
preventive detention order issued under the provisions of the Bihar
Control of Crimes Act, 1981 which detention order authorized the
detention of the petitioner in preventive custody up to 07 th
September, 2011, i.e., up to Wednesday.
In view of the aforesaid fact, as the said detention order
would loose its force after 07th September, 2011, we are not
inclined to interfere in this matter.
The writ petition is, accordingly, disposed of.
Trivedi/ (Navaniti Prasad Singh, J.)
(Ashwani Kumar Singh, J.)