IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29591 of 2010
ARUN SINGH
Versus
STATE OF BIHAR
-----------
2. 12.10.2010 The petitioner apprehends his arrest in Khushrupur P.S.
Case No. 64 of 2010 under Section 135 of the Indian Electricity
Act and 353/34 of the Indian Penal Code.
In view of the categorical allegation that the petitioner
was illegally found consuming electricity of 7.5 H.P. for running
his Ata Chakki from the main line through illegally connected
wires, I do not find it a fit case for grant of anticipatory bail.
Accordingly, prayer for anticipatory bail is refused.
( C. M. Prasad, J.)
Ravi/-