High Court Patna High Court - Orders

Md. Shoaib vs The State Of Bihar Through The on 23 February, 2011

Patna High Court – Orders
Md. Shoaib vs The State Of Bihar Through The on 23 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.6891 of 2011
                                       MD. SHOAIB
                                           Versus
                   THE STATE OF BIHAR THROUGH THE VIGILANCE
                                         -----------

2. 23.02.2011 Heard learned counsel for the petitioner

and counsel for the Vigilance.

There is no occasion to reconsider the

prayer for anticipatory bail on this third occasion,

more so when the challenge before the Supreme

Court also proved unsuccessful.

That a co-accused may have been

granted anticipatory bail are matters to be more

appropriately considered in a regular bail application

without being prejudiced by the present order.

The application is dismissed.

P. Kumar                                             ( Navin Sinha, J.)