IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25293 of 2011
Sukhadev Subodh Gandhi .
Versus
The State Of Bihar Through Vig .
-----------
02. 03.08.2011 Heard learned counsel for the petitioner and learned
counsel appearing on behalf of the State.
The petitioner is advised to approach the court in regular
side as his earlier prayer for anticipatory bail is rejected by this
Court.
Accordingly, prayer for anticipatory bail of the
petitioner is rejected. However in regular side only merit of the
allegation along with defence shall be taken into consideration
without being prejudiced by this order.
Devendra (Mandhata Singh, J)