IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30061 of 2010
DILIP KUMAR LOHAR
Versus
STATE OF BIHAR
-----------
2 4.10.2010 Heard learned counsel for the parties.
Chhotu Kumar was caught by five persons
and taken away while he was coming in the night
with informant and his son. Informant’s cash was
snatched also, later dead body of Chhotu Kumar
recovered. Petitioner along with others is
identified by a ten years’ boy Akshay Kumar, may
never be disbelieved to allow the petitioner on
bail.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
However, petitioner is at liberty to
surrender and pray for regular bail.
AI ( Mandhata Singh, J.)