IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45035 of 2010
Lalan Mehta, s/o- Deep Narayan Mehta.
Versus
The State Of Bihar
-----------
3 13.07.2011 This is repeat application filed on behalf of petitioner
seeking anticipatory bail.
Earlier, petitioner along with other co-accuseds had
moved this Court for anticipatory bail which was considered
and disposed of by order dated 16.4.2009 (Annexure-1).
Paragraph Nos. 1 and 2 of the said order reads as under:
“1. Learned counsel for the petitioners seeks
permission to withdraw this application so far
as petitioner no. 1 Lalan Mehta is concerned.
2. The application is permitted to be
withdrawn so far as petitioner no. 1 is
concerned.”
Learned counsel submits that charge-sheet in the
present case has been submitted under penal provisions of
Indian Penal Code and not under S.C./S.T. Act. If that be so,
the petitioner will surrender and pray for regular bail which shall
be considered in accordance with law keeping in view the fact
that some of the co-accuseds of the said case were privileged
with anticipatory bail.
With this observation, the application is dismissed.
On the request of the counsel for the petitioner, let
the order be communicated through fax after depositing
appropriate fee.
( Kishore K. Mandal, J)
pkj