IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9197 of 2010
HARIPAL SAH
Versus
STATE OF BIHAR
------
4/ 24.06.2010 Heard learned counsel for the petitioner and Mr. S.
Dayal, learned counsel for the State.
Petitioner is named by co-accused in his confession.
Allegedly the suspected motorcycle for committing loot and other
stolen motorcycle of another incident are said recovered from his
(petitioner’s) house. It clearly shows criminal antecedent of the
petitioner in same nature of cases. Claim is made to be identified by
the informant and the person who was accompanying him. Further,
confession leading to recovery is also expected. If that is taken into
consideration, it appears that petitioner is not entitled for
anticipatory bail.
Accordingly, prayer of the petitioner is rejected.
shail (Mandhata Singh, J.)