Patna High Court – Orders
Chuna Yadav @ Aman Kumar Ranjan … vs State Of Bihar on 2 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23748 of 2008
CHUNA YADAV @ AMAN KUMAR RANJAN & ANR
Versus
STATE OF BIHAR
-----------
2 2.7.2008. Heard counsel for the petitioners and the State.
Considering the fact that the offence alleged is under section
395 of the Indian Penal Code in which the complicity of the
petitioners is suspected in the investigation, I do not feel inclined to
grant anticipatory bail to the petitioners. Prayer for anticipatory bail is
rejected.
(Mridula Mishra, J)
Sss/-