IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30744 of 2009
MUNDRIKA YADAV
Versus
STATE OF BIHAR
-----------
5 14.7.2010 Heard learned counsel for the
parties.
Pursuant to order dated 10.3.2010
examination report of Exhibit from the
Director, Forensic Science Laboratory,
Bihar, Patna has been received, which is on
the record in a sealed cover. Perused the
examination report after opening the sealed
cover.
The prosecution story is that the
Police Officials received confidential
information about cultivation of opium by
this petitioner and one Pradip Singh
Bhokta. A team was constituted to verify
the fact which was found correct.
Cultivated plants were opium
plants, is reported by Forensic Science
Laboratory. Witnesses are there to state
that plants were cultivated by this
petitioner and one Pradip Singh Bhokta.
Considering the facts of the case,
2
prayer for anticipatory bail on behalf of
petitioner is rejected.
Office to return back the report
called for from the Director, Forensic
Science Laboratory, Patna.
AI ( Mandhata Singh, J.)