IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23630 of 2011
Bishwanath Mehta
Versus
The State Of Bihar
-----------
02. 20.07.2011 Petitioner has renewed his prayer for anticipatory
bail on the ground that during enquiry under Section 202
Cr.P.C. witnesses have not supported the accusation.
Let learned Court below consider the aforesaid
facts while considering the regular bail application of the
petitioner and dispose off the regular bail application,
preferably on the same day.
This Court is not inclined to take a different view
on merits.
With the observations made above, the
application stands disposed off.
Shageer ( Dinesh Kumar Singh, J)