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.)