High Court Patna High Court - Orders

Manish Singh @ Tutu Singh vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Manish Singh @ Tutu Singh vs The State Of Bihar on 16 August, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.24857 of 2011
                    Manish Singh @ Tutu Singh S/o Late Chandra Bhushan Singh
                                                Versus
                                         The State Of Bihar
                                              -----------

2. 16.8.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks anticipatory bail in a case

instituted for the offence u/ss.414, 467, 468 and 471/34 of the

Indian Penal Code.

Considering that the petitioner is involved in dealing

with stolen motorcycles, I am not inclined to grant anticipatory

bail to the petitioner.

The prayer for anticipatory bail is rejected.

     Narendra/                            ( Anjana Prakash, J. )