IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36262 of 2011
1. Bikash Kumar Singh S/O Parmeshwar Singh R/O Vill.- Sikathi, P.S.-
Dhansoi, Distt.- Buxar
2. Parwati Devi W/O Parmeshwar Singh R/O Vill.- Sikathi, P.S.- Dhansoi,
Distt.- Buxar
Versus
1. The State Of Bihar
----------------------------------
02 09.11.2011
This is a repeat application seeking anticipatory bail in a case
instituted under Section 304 B of the Indian Penal Code.
Both the petitioners had earlier moved this court for
anticipatory bail which was considered and dismissed on merit vide
order dated 30.11.2009 (Annexure-1). Petitioners were directed to
surrender in the Court below and apply for regular bail. Instead of
doing so they have again approached this Court seeking anticipatory
bail.
On going through the pleading made in the application, this
Court is not satisfied that a case for anticipatory bail is made out.
The application is dismissed.
Sym ( Kishore K. Mandal, J.)