IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37388 of 2010
TARKESHWAR KUMAR SINGH @ NANHE SINGH
Versus
STATE OF BIHAR
-----
02. 28.02.2011 Heard learned counsel for the petitioner and the state.
Petitioner is alleged for getting rescued his father on his
arrest, who was an accused for the offence under section 409 and
other allied sections of the Indian Penal Code not entitled for
anticipatory bail.
Accordingly, prayer of petitioner for anticipatory bail
stands rejected.
However, petitioner is at liberty to surrender in the court
below and pray for regular bail which may be decided on its own
merit on the same day without being prejudiced by this rejection
order.
Vikash (Mandhata Singh, J.)