IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28492 of 2011
Dharmendra Kumar
Versus
The State Of Bihar
2. 24.08.2011. Heard learned counsels for the
petitioner and the State.
The petitioner has renewed his
prayer for anticipatory bail in connection
with Lakhisarai P.S. Case No. 326 of 2010
registered under Section 7 of the Essential
Commodities Act on the ground that other
accused, namely, Vijay Prasad Gupta has
been granted anticipatory bail by this
Court vide Cr. Misc. No. 12197 of 2011 on
19.04.2011 subsequent to rejection of
anticipatory bail application of this
petitioner.
Let the learned court below
consider the regular bail application of
the petitioner in view of the fact that
other accused has been granted anticipatory
bail and pass appropriate order for release
of the petitioner on regular bail
preferably on the same day if the
petitioner surrenders and prays for regular
bail within a period of six weeks.
With the above observation, this
application is disposed off.
2
Let the order be faxed to the
learned C.J.M., Lakhisarai, in connection
with Lakhisarai P.S. Case No. 326 of 2010
at the cost of the petitioner.
U. K. ( Dinesh Kumar Singh, J)