IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18779 of 2008
YOGINA YADAV
Versus
STATE OF BIHAR
– – – –
7. 1.7.2008 Heard.
I have granted bail to one of the
accused only yesterday whose name is Prabhat
Ranjan and the order is detailed and I have
also ordered enquiry into the antedating of
the F.I.R. in the light of the station diary
entries of the F.I.R. of G. R. P.S., Patna
Junction.
It appears from the perusal of the
present record that the Hon’ble Judge who was
earlier hearing the petition, directed the
Additional Director General of Police to
enquire into the matter and submit a report
and the report has been submit by the
Additional Director General, C.I.D, Bihar,
Patna, which is at Flag ‘X’. It has been
categorically stated that the F.I.R ought not
have been registered.
Having regard to the facts and
circumstances, let the above named petitioner
be directed to be released from custody on
his furnishing a personal recognizance bond of
2
Rs. 500/- without any surety to the
satisfaction of the Chief Judicial Magistrate,
Patna, in Kadam Kuan P.S.Case No. 63 of 2008.
Kanth
( Dharnidhar Jha, J.)