High Court Patna High Court - Orders

Pankaj Yadav vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Pankaj Yadav vs State Of Bihar on 4 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22236 of 2008
                                     PANKAJ YADAV
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 4/7/2008 Heard.

The police has attempted to make a case of making

search and seizure and preparing the seizure memo at a place

where no one could be available except the police personnel.

However, after going through the F.I.R., it appears that it was in

a village or at its outskirts.

The plea is that the petitioner has wrongly been

implicated on account of not fulfilling the illegal demands of the

police.

Regard being had to the facts and submissions, let

petitioner Pankaj Yadav be released from custody on furnishing

bond of Rs. 10,000/- (Ten thousand) with two sureties of the

like amount each to the satisfaction of Chief Judicial Magistrate,

Darbhanga, in connection with Baheri P.S. Case No. 19 of

2008.

     S.Ali                                               (Dharnidhar Jha, J.)