Patna High Court – Orders
Shambhu Yadav @ Shambhu Singh vs State Of Bihar on 25 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40803 of 2010
SHAMBHU YADAV @ SHAMBHU SINGH
Versus
STATE OF BIHAR
-----------
2 25.3.2011 Heard learned counsel for the parties.
Petitioner’s name appeared in course of
investigation though by persuasion of the I.O.
but by the witnesses, no liberal view ever can
be taken for theft of electric wire, considering
which, prayer for anticipatory bail on behalf of
petitioner is rejected.
However, petitioner is directed to
surrender and pray for regular bail.
AI ( Mandhata Singh, J.)