IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19932 of 2010
KRISHNA PRASAD @ KRISHNA SAH
Versus
STATE OF BIHAR
-----------
3 23.8.2010 Heard learned counsel for the parties.
In the case, a tractor was stolen, its
driver was provided some intoxicating biscuit,
consuming which informant became unconscious,
none is named in the F.I.R., suspicion is cast
that also in supervision but the tractor is
traceless and in such type of theft several
evidences like confession leading to recovery
and identification is probable. So I find it not
a fit case for anticipatory bail.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)