IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20535 of 2010
ASHUTOSH OJHA
Versus
STATE OF BIHAR
-----------
2 18.8.2010 Heard learned counsel for the parties.
The prayer for grant of anticipatory bail of the
petitioner has already been rejected earlier. The petitioner has
neither challenged this order before the Hon’ble Supreme Court
nor did he surrender before the court below. It is another
application for grant of anticipatory bail on similar ground.
This Court is not inclined to entertain this
application second time over and it is rejected.
RPS (Ajay Kumar Tripathi,J.)