High Court Patna High Court - Orders

Dilip Singh vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Dilip Singh vs The State Of Bihar on 9 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.844 of 2011
                             DILIP SINGH
                                 Versus
                         THE STATE OF BIHAR
                               -----------

02. 09.02.2011 Petitioner is apprehending his arrest in a

case registered under Sections 413, 414, 467, 468, 471,

420, 34 of the I.P.C.

It is alleged that one stolen Bolero vehicle

was recovered from the house of the petitioner.

It is submitted by learned counsel for the

petitioner that the vehicle in question belong to one

Mahendra Rai and petitioner being the driver brought

the vehicle for using it for the public purposes and the

evidence to that effect has come during the investigation

which is good ground for regular bail.

The application for grant of anticipatory bail

of the petitioner stands rejected.

Let learned Court below consider the regular

bail application of the petitioner, preferably on the same

day, if petitioner surrenders before the Court below

within a period of four weeks.

Shageer                                    ( Dinesh Kumar Singh,J.)