High Court Patna High Court - Orders

Manish Kumar Singh @ Manish Singh vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Manish Kumar Singh @ Manish Singh vs The State Of Bihar on 16 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.24823 of 2011
                    Manish Kumar Singh @ Manish Singh son of Brij Bilash Singh
                                                 Versus
                                         The State Of Bihar
                                               -----------

2. 16.8.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks anticipatory bail in a case

instituted for the offence u/s.395 of the Indian Penal Code.

Considering that the petitioner is named in the

confessional statement of the co-accused that the petitioner

also was in the Bolero car when the truck was looted, I am not

inclined to grant bail to the petitioner.

The prayer for bail is rejected.

     Narendra/                           ( Anjana Prakash, J. )