High Court Patna High Court - Orders

Amin Ansari & Ors. vs The State Of Bihar on 16 September, 2011

Patna High Court – Orders
Amin Ansari & Ors. vs The State Of Bihar on 16 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.31254 of 2011
                                      Amin Ansari & Ors.
                                              Versus
                                      The State Of Bihar
                                            -----------

2. 16.9.2011. It is stated that petitioner no.3, Jakir Ansari, has already

been arrested and, as such, his application for grant of anticipatory

bail has become infructuous.

Accordingly, the application for grant of anticipatory

bail so far as petitioner no.3, namely Jakir Ansari, is concerned the

same is dismissed as infructuous.

Call for a carbon copy of the case diary of Shikarpur

P.S. Case No. 142 of 2011 from the court of learned Chief Judicial

Magistrate, West Champaran at Bettiah in order to appreciate the

application for anticipatory bail of remaining petitioners i.e.

petitioner nos. 1 and 2.

Put up the case on receipt of the same.

Md.S.                                           ( Ashwani Kumar Singh, J.)