High Court Patna High Court - Orders

Rajesh Roy @ Rajesh Kumar Roy vs The State Of Bihar on 31 March, 2011

Patna High Court – Orders
Rajesh Roy @ Rajesh Kumar Roy vs The State Of Bihar on 31 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.41297 of 2010
                           RAJESH ROY @ RAJESH KUMAR ROY
                                           Versus
                                  THE STATE OF BIHAR
                                            -----

02. 31.03.2011 Heard learned counsel for the petitioner and the state.

Petitioner’s name appeared in confession of co-accused

Mahesh. Admittedly not admissible for conviction, but a good

material for investigation that is followed by an owner book in

petitioner’s name with changed number of the vehicle non-existent.

Accordingly, petitioner’s prayer for anticipatory bail

stands rejected.

Vikash                                            (Mandhata Singh, J.)