High Court Patna High Court - Orders

Bishwanath Mehta vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Bishwanath Mehta vs The State Of Bihar on 20 July, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.23630 of 2011
                          Bishwanath Mehta
                                 Versus
                           The State Of Bihar
                                -----------

02. 20.07.2011 Petitioner has renewed his prayer for anticipatory

bail on the ground that during enquiry under Section 202

Cr.P.C. witnesses have not supported the accusation.

Let learned Court below consider the aforesaid

facts while considering the regular bail application of the

petitioner and dispose off the regular bail application,

preferably on the same day.

This Court is not inclined to take a different view

on merits.

With the observations made above, the

application stands disposed off.

Shageer                                           ( Dinesh Kumar Singh, J)