High Court Patna High Court - Orders

Tunnu Ravidas vs The State Of Bihar &Amp; Anr. on 27 January, 2011

Patna High Court – Orders
Tunnu Ravidas vs The State Of Bihar &Amp; Anr. on 27 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.1970 of 2011
                                  TUNNU RAVIDAS
                                          Versus
                           THE STATE OF BIHAR & ANR.
                                        -----------

2. 27.1.2011 Heard counsel for the parties.

There is no merit in the petition.

However, it is well known that an order under

Section 144 Cr.P.C. is simply a police order meant to be passed

only to take care of a particular emergent situation and it does

not have any evidentiary value of any nature. Besides, the order

could not be legally recognizable beyond a period of sixty days

as set down by law.

The petition is dismissed.

        Kanth                                        ( Dharnidhar Jha, J.)