IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18989 of 2011
SANJIT SINGH @ SANJIT KUMAR SINGH @ SANJIT KUMAR, son of Hira Singh, village
Bhajaur, PS and District Jamuii - Petitioner.
Versus
THE STATE OF BIHAR
-----------
2 22.6.2011 This application has been filed on behalf of the
petitioner for grant of anticipatory bail after being once rejected
by this court on 26.2.2010.
This court finds that no ground is made out for grant
of anticipatory bail. The submission of the petitioner that the
sister-in-law (Bhabhi) has been granted anticipatory bail by
another bench of this court would not be a good reason for
considering anticipatory bail to the petitioner as his prayer has
already been rejected earlier.
This application is dismissed.
haque ( Sheema Ali Khan, J.)