IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19061 of 2010
AMBIKA SINGH
Versus
THE STATE OF BIHAR
-----------
4 5.8.2010 Heard learned counsel for the parties.
Petitioner is real brother of main
assailant who shot the firing on the deceased
which proved fatal also. On his call only, the
informant and the deceased went to the door of
Chulhai Rai where they took meal. Thereafter
only shot was fired, does not exonerate the
petitioner from having conspiracy in commission
of offence. So he is not entitled for
anticipatory bail.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)