High Court Patna High Court - Orders

Arvind Kumar Jha vs The Union Of India Thru. Cbi. on 15 September, 2010

Patna High Court – Orders
Arvind Kumar Jha vs The Union Of India Thru. Cbi. on 15 September, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.28983 of 2010
ARVIND KUMAR JHA, SON OF MANMOHAN JHA, RESIDENT OF VILLAGE
BIRPUR, P.S.BIRPUR, DISTRICT SUPAUL, BIHAR----------------PETITIONER
                                 Versus
THE UNION OF INDIA THROUGH CBI.,PATNA--------------------OPP.PARTY
                                -----------

2. 15.9.2010 By order dated 13.2.2008 of this Court the prayer for

anticipatory bail of the petitioner in Cr.Misc.No.1590 of

2008 was rejected. Against the same the petitioner filed

S.L.P.(Cri.) No.3347 of 2008 before the Supreme Court

which was also rejected by order dated 12.5.2008.

No fresh materials have been brought to the notice of

the Court on the basis of which the matter can be

reconsidered on merits. Learned counsel for the petitioner

has merely sought to submit that some other accused

persons have also been granted bail by the court below on

surrendering and depositing the amount.

This Court does not consider it as either fresh

material or ground for reconsideration of the prayer of the

petitioner for anticipatory bail.

The application is, accordingly, dismissed.

(Ramesh Kumar Datta,J.)

Spal/