IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37095 of 2011
======================================================
Jitendra Kumar Maraiya @ Jitendra Mariya, S/O Late Mahabir Mandal.
…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 11-11-2011 In view of the facts, stated in the F.I.R. relating to
offence under Sections 395, 397 and 414 of the Indian Penal Code
in connection with Shahkund P.S. Case No. 57 of 2010 and
statement made in the affidavit in support of bail application, in
my opinion, it is not a fit case in which applicant should be
released on bail.
Accordingly, the application for anticipatory bail of
the applicant is rejected. However, it is open for the applicant to
file regular bail application.
(Prakash Chandra Verma, J)
Bhardwaj/-