High Court Patna High Court - Orders

Sri Niwas Choubey vs State Of Bihar on 7 September, 2010

Patna High Court – Orders
Sri Niwas Choubey vs State Of Bihar on 7 September, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.30522 of 2010
                  SRI NIWAS CHOUBEY (C.36 GRP), SON OF SRI BISHWANATH
                  CHOUBEY
                                                Versus
                                         STATE OF BIHAR
                                              -----------

2. 07.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 419, 420, 468 and 471 of the Indian

Penal Code.

Considering that the petitioner was the direct

beneficiary of the fake letter of stay issued by the department, I

am not inclined to grant bail to the petitioner.

The prayer for bail is rejected.

( Anjana Prakash, J.)
S.Ali