IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17783 of 2010
DEO SHARAN YADAV & ANR .
Versus
STATE OF BIHAR .
-----------
02/ 15/6/2010 Heard learned counsel for the petitioners
and learned counsel for the State.
Considering the rejection of anticipatory bail
of co-accused with common allegations in Cr. Misc.
No.24676/09 this Court finds it difficult to grant the
privilege of anticipatory bail.
The application is rejected.
Any application for regular bail shall be
considered by the court below on its own merits
without being prejudiced by the present order.
KC ( Navin Sinha, J.)