High Court Patna High Court - Orders

Manoj Sah vs The State Of Bihar on 20 September, 2011

Patna High Court – Orders
Manoj Sah vs The State Of Bihar on 20 September, 2011
        Patna High Court Cr.Misc. No.29165 of 2011 (2) dt.20-09-2011




                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.29165 of 2011
                     ======================================================

Manoj Sah, S/O Sri Karu Sah, R/O Vill- Tetarhat, P.S.- Tetarhat, P.S. Halsi,
Sub-Division and District- Lakhisarai.

…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================

2 20-09-2011 Heard learned counsel for petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection with

a case registered for the offence under section 7 of the Essential

Commodities Act.

Taking into consideration, the specific allegation

against the petitioner, I am not inclined to grant anticipatory bail to

the petitioner. Accordingly, the application for anticipatory bail of

the petitioner is rejected.

(Ashwani Kumar Singh, J)

Bhardwaj/-