High Court Patna High Court - Orders

Ajai Singh vs State Of Bihar on 4 October, 2010

Patna High Court – Orders
Ajai Singh vs State Of Bihar on 4 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.30003 of 2010
                                       AJAI SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 4.10.2010 Heard learned counsel for the parties.

Petitioner is owner of the vehicle from

where 1100 liters of blue kerosene oil have been

recovered, certainly not apprehended from the

seized vehicle and his name appeared in

confessions of the driver and Khalasi but there

can be no excuse only due to his non-presence.

Hence, prayer for anticipatory bail on

behalf of petitioner is rejected.

AI                                                 ( Mandhata Singh, J.)