IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25339 of 2011
Harendra Paswan son of Akalu Paswan
Versus
The State Of Bihar
-----------
3/ 23.08.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks anticipatory bail in a case instituted
for the offence under sections 414/34 of the Indian Penal Code.
Considering that after rejection of the prayer for
anticipatory bail in the year 2007 the petitioner chose to evade his
appearance before the Court, I am not inclined to grant him
anticipatory bail.
Prayer for bail is rejected.
JA/- (Anjana Prakash,J.)