High Court Patna High Court - Orders

Binod Yadav vs The State Of Bihar & Ors on 30 September, 2011

Patna High Court – Orders
Binod Yadav vs The State Of Bihar & Ors on 30 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.33626 of 2011
                          Binod Yadav son of Komal Yadav, resident of
                          village-Shobha Khap, P.S.-Magadh University,
                          Bodh Gaya, Dist.-Gaya.
                                                 Versus
                                     The State of Bihar & Ors
                                               -----------

2. 30.9.2011. Heard learned counsel for the petitioner and learned

counsel for the State.

It is stated on behalf of the petitioner that till date

cognizance of the offence has not been taken by the Magistrate, still

the police is harassing him. The case arises out of a complaint. I fail

to understand if cognizance has not been taken and summons or

warrant has not been issued as to how the petitioner has got any

apprehension of arrest. I find the present application to be pre-

mature.

Accordingly, this application is permitted to be

withdrawn as prayed for on behalf of the petitioner holding the same

to be not maintainable in the facts and circumstances of the present

case.

Md.S.                                         ( Ashwani Kumar Singh, J.)