High Court Patna High Court - Orders

Dharmendra Kumar vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Dharmendra Kumar vs The State Of Bihar on 24 August, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28492 of 2011
Dharmendra Kumar
Versus
The State Of Bihar

2. 24.08.2011. Heard learned counsels for the

petitioner and the State.

The petitioner has renewed his

prayer for anticipatory bail in connection

with Lakhisarai P.S. Case No. 326 of 2010

registered under Section 7 of the Essential

Commodities Act on the ground that other

accused, namely, Vijay Prasad Gupta has

been granted anticipatory bail by this

Court vide Cr. Misc. No. 12197 of 2011 on

19.04.2011 subsequent to rejection of

anticipatory bail application of this

petitioner.

Let the learned court below

consider the regular bail application of

the petitioner in view of the fact that

other accused has been granted anticipatory

bail and pass appropriate order for release

of the petitioner on regular bail

preferably on the same day if the

petitioner surrenders and prays for regular

bail within a period of six weeks.

With the above observation, this

application is disposed off.
2

Let the order be faxed to the

learned C.J.M., Lakhisarai, in connection

with Lakhisarai P.S. Case No. 326 of 2010

at the cost of the petitioner.

U. K. ( Dinesh Kumar Singh, J)