High Court Patna High Court - Orders

Md. Jamiluddin vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Md. Jamiluddin vs The State Of Bihar on 26 July, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.17150 of 2011
                                   Md. Jamiluddin S/o Md. Yusuf Ali
                                                 Versus
                                         The State Of Bihar
                                               -----------

3. 26.7.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Section 16(1)(a) of Prevention of

Food Adulteration Act.

Considering the nature of allegations against the

petitioner, he does not deserve anticipatory bail.

The prayer for anticipatory bail is rejected.

     Narendra/                           ( Anjana Prakash, J. )