IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37217 of 2011
Inayat Hussain
Versus
The State Of Bihar
----------------------------------
2. 14.11.2011 In view of the facts stated in the complaint
relating to offence under Sections 406 and 420 of the Indian
Penal Code in connection with complaint case No. 98 of
2009 and statement made in the affidavit in support of bail
application, in my opinion, it is not a fit case in which
applicant should be released on bail
Accordingly, the prayer for anticipatory bail is
rejected.
( Prakash Chandra Verma, J.)
Ravi/-