Patna High Court – Orders
Nitya Nand Singh & Anr. vs The State Of Bihar on 9 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26881 of 2011
1. Nitya Nand Singh son of Sri Ramavtar Singh &
2. Shyam Nidhi Kumar sonof Sri Ram Baran Choudhary ...Petitioners
Versus
The State Of Bihar ...OP
-----------
2/ 09.09.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek anticipatory bail in a case instituted
for the offence under sections 120-B, 420, 466, 468, 471, 474 of the
Indian Penal Code and sections 7, 8, 10, 12, 13(2) read with 13(1)(d)
of Prevention of Corruption Act.
Considering that the petitioners acted as a conduit for
fake appointment, I am not inclined to grant them anticipatory bail.
Prayer for bail is rejected.
JA/- (Anjana Prakash,J.)