High Court Patna High Court - Orders

Santosh Kumar vs The State Of Bihar on 1 July, 2010

Patna High Court – Orders
Santosh Kumar vs The State Of Bihar on 1 July, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.5036 of 2010
                                SANTOSH KUMAR
                                         Versus
                              THE STATE OF BIHAR
                                       -----------

3 1.7.2010 Heard learned counsel for the parties.

Passengers of Budh Purnima Express Train

parted with their cash and mobile and other

articles in loot. One of the looted mobiles is

recovered from the shop of the petitioner, does

not entitle him for anticipatory bail.

Hence, prayer for anticipatory bail is

rejected.

AI                                                   ( Mandhata Singh, J.)