Patna High Court – Orders
Ravi Shankar &Amp; Anr vs The State Of Bihar &Amp; Anr on 2 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.32327 of 2010
1. RAVI SHANKAR
2. Mani Shankar
Versus
1. THE STATE OF BIHAR
2. Mahadeo Prasad Sinha
------
3/ 02.11.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Anticipatory bail of the petitioners is not maintainable as
it is sought after conviction and refusal of the same even after
confirmation of the sentence by the appellate court.
Taking that into consideration, prayer of the petitioners
for grant of anticipatory bail is rejected.
shail (Mandhata Singh, J.)