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.)