Patna High Court – Orders
Aftab @ Aftab Alam vs State Of Bihar on 18 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11746 of 2010
AFTAB @ AFTAB ALAM
Versus
STATE OF BIHAR
-----------
02. 18.8.2010 Earlier prayer for anticipatory bail was already rejected by
this Court for the reasons indicated therein. This is a second attempt of
the petitioner by yet another application without challenging the order
either before the apex Court or without surrendering before the court
below. The Court is not inclined to entertain this application in the
present form.
It is dismissed.
rkp ( Ajay Kumar Tripathi, J.)