High Court Patna High Court - Orders

Rakesh Singh vs State Of Bihar &Amp; Anr on 23 August, 2010

Patna High Court – Orders
Rakesh Singh vs State Of Bihar &Amp; Anr on 23 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.1482 of 2009
           RAKESH SINGH SON OF RAJA RAM SINGH,R/O- VILLAGE KASERA,
           P.S.- JAMANIA, DISTRICT- GAJIPUR AT PRESENT RESIDENT AT
           VILLAGE- BAHURA, P.S.- RAJPUR, DISTRICT- BUXAR

                                            Versus
               1. THE STATE OF BIHAR
               2. RAKESH SINGH, SON OF BAIDYA NATH SINGH, R/O- VILLAGE-
                  BAHURA, P.S.- RAJPUR, DISTRICT- BUXAR
                                          -----------

2 23.08.2010 Present application has been filed seeking cancellation

of bail made in favour of O.P. no. 2.

I have perused the order dated 19.11.2008. Learned

court below has assigned diverse reasons and no case for

cancellation of anticipatory bail is made out.

The application is dismissed.

( Kishore K. Mandal, J. )
pkj