High Court Patna High Court - Orders

Sudam Mandal vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Sudam Mandal vs State Of Bihar on 3 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.24994 of 2010
                                    SUDAM MANDAL
                                           Versus
                                    STATE OF BIHAR
                                         -----------

02. 3.11.2010 Earlier application for anticipatory bail was withdrawn with

liberty to surrender before the court below and seek relief in a regular

bail. Petitioner is back again before this Court praying for grant of

anticipatory bail.

This Court is not convinced with the submissions made on

behalf of the petitioner. Let him comply the earlier direction issued in

this regard.

The prayer for anticipatory bail is again rejected.

rkp                                           ( Ajay Kumar Tripathi, J.)