High Court Patna High Court - Orders

Bipin Bihari Prasad @ Bipin Bihari vs The State Of Bihar on 12 August, 2011

Patna High Court – Orders
Bipin Bihari Prasad @ Bipin Bihari vs The State Of Bihar on 12 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.26892 of 2011
                     Bipin Bihari Prasad @ Bipin Bihari, Son of Bhekha Yadav
                                                  Versus
                                          The State Of Bihar
                                                -----------

2 12.08.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Co-accused persons may not be taken for any liberty

to this petitioner as he is husband. Considering the merit, his

prayer has already been earlier refused.

Accordingly, the prayer of the petitioner for

anticipatory bail is rejected.

However, he is directed to surrender for regular bail.

Md. Ibrarul                                            ( Mandhata Singh, J.)