Patna High Court – Orders
Bipin Bihari Prasad @ Bipin Bihari vs The State Of Bihar on 12 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26892 of 2011
Bipin Bihari Prasad @ Bipin Bihari, Son of Bhekha Yadav
Versus
The State Of Bihar
-----------
2 12.08.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Co-accused persons may not be taken for any liberty
to this petitioner as he is husband. Considering the merit, his
prayer has already been earlier refused.
Accordingly, the prayer of the petitioner for
anticipatory bail is rejected.
However, he is directed to surrender for regular bail.
Md. Ibrarul ( Mandhata Singh, J.)