High Court Patna High Court - Orders

Subhay Shankar vs State Of Bihar &Amp; Anr on 6 October, 2010

Patna High Court – Orders
Subhay Shankar vs State Of Bihar &Amp; Anr on 6 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.35988 of 2010
SUBHAY SHANKAR, Nauneet, son of ramayan Sharma, resident of village Daidih,
P.S. Ghosi, District Jehanabad-----------------------------------------------Petitioner
                                         Versus
1. THE STATE OF BIHAR
2.Geeta Devi wife of Suresh Prasad, R/O Mohalla Hospital Road, Jehanabad, P.S.
Jehanabad, District Jehanabad-----------------------------------------------Opp. parties
                                       -----------

2. 06.10.2010 The petitioner had twice earlier moved this Court.

His prayer for anticipatory bail was rejected and thereafter

permitted to be withdrawn by orders dated 15.2.2008 and

18.2.2009 respectively of this Court. After the rejection of

the first anticipatory bail application by a detailed order

there can be no occasion to reconsider the matter on merit.

On the subsequent occasion also after some arguments a

prayer was made on behalf of the petitioner seeking

permission to withdraw the application and the same was

dismissed as withdrawn by order dated 18.2.2009.

In the present application no new material has been

brought before this Court to come to a different conclusion

in the matter.

The prayer for anticipatory bail is, accordingly,

rejected.

(Ramesh Kumar Datta,J.)

spal