IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33057 of 2010
MD.NESAR .
Versus
STATE OF BIHAR .
-----------
3. 18.01.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Co-accused Arsul Majid arrested, on the
allegation of his dealing in stolen vehicles on whose
disclosure a Bolero Jeep is recovered from petitioner’s
possession. Submission is that petitioner is bona fide
purchaser from Arsul Majid, may be no excuse to allow
the petitioner on anticipatory bail.
Considering the facts and circumstances of the
case, prayer of the petitioner for grant of anticipatory bail
is rejected.
Devendra/ ( Mandhata Singh, J )