IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1798 of 2011
VIJAY SAH
Versus
THE STATE OF BIHAR
-----------
2 01.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Petitioner seeks his bail in connection with Runnisaidpur
P.S. case no.308/2009 registered under sections 420, 467. 468,471of
the IPC and 47A of the Excise Act.
Taking into consideration the recovery made from the house
of the petitioner, I am not inclined to grant privilege of bail to the
petitioner at this stage. Accordingly, his prayer for bail stands
rejected.
However, the petitioner may renew his prayer for bail after
three months from today.
Shahid (Hemant Kumar Srivastava,J.)