IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24181 of 2010
JAGARNATH SAH
Versus
THE STATE OF BIHAR
-----------
2. 21.7.2010 Heard learned counsel for the petitioner
and the State.
No sufficient ground has been made out
to reconsider the prayer for anticipatory bail. The
application is rejected.
Any offer by the petitioner to deposit the
quantum of money in so far as the allegations relate
to him, subject to the result of the trial, is a matter
to be more appropriately considered in a regular bail
application, without being prejudiced by the present
order.
P. Kumar ( Navin Sinha, J.)