High Court Patna High Court - Orders

Pawan Devi vs The State Of Bihar & Ors on 4 November, 2011

Patna High Court – Orders
Pawan Devi vs The State Of Bihar & Ors on 4 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. WJC No.1019 of 2011
                                       Pawan Devi
                                          Versus
                              The State Of Bihar & Ors
                                        -----------

2 04.11.2011 A horror picturisation of event has been

visualized by the petitioner whereunder in spite of having

the release order in his favour with regard to release of

tank-lorry bearing registration no.BR 9B -3253, the officer-

in-charge of Balia P.S. is not caring to accede and honour

the same. Really it happens to be an alarming situation.

One has to stand by in a channelize manner duly

recognized under the law. As such, state is directed to file

counter affidavit within two weeks and will further

elaborate why the order has been disobeyed and by whom.

The state counsel will further ensure the safe release of the

vehicle in question in pursuance of release order issued by

the SDJM in light of revisional order dated 24th September,

2011 passed in Criminal Revision No.287 of 2011.

Put up this case after two weeks.

      PN                                  (Aditya Kumar Trivedi, J.)