High Court Patna High Court - Orders

Haripal Sah vs State Of Bihar on 24 June, 2010

Patna High Court – Orders
Haripal Sah vs State Of Bihar on 24 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.9197 of 2010
                                   HARIPAL SAH
                                      Versus
                                  STATE OF BIHAR
                                      ------

4/ 24.06.2010 Heard learned counsel for the petitioner and Mr. S.

Dayal, learned counsel for the State.

Petitioner is named by co-accused in his confession.

Allegedly the suspected motorcycle for committing loot and other

stolen motorcycle of another incident are said recovered from his

(petitioner’s) house. It clearly shows criminal antecedent of the

petitioner in same nature of cases. Claim is made to be identified by

the informant and the person who was accompanying him. Further,

confession leading to recovery is also expected. If that is taken into

consideration, it appears that petitioner is not entitled for

anticipatory bail.

Accordingly, prayer of the petitioner is rejected.

shail                                         (Mandhata Singh, J.)