High Court Patna High Court - Orders

Jitendra Kumar Maraiya @ Jitendra … vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Jitendra Kumar Maraiya @ Jitendra … vs The State Of Bihar on 11 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.37095 of 2011
                   ======================================================

Jitendra Kumar Maraiya @ Jitendra Mariya, S/O Late Mahabir Mandal.

…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================

2 11-11-2011 In view of the facts, stated in the F.I.R. relating to

offence under Sections 395, 397 and 414 of the Indian Penal Code

in connection with Shahkund P.S. Case No. 57 of 2010 and

statement made in the affidavit in support of bail application, in

my opinion, it is not a fit case in which applicant should be

released on bail.

Accordingly, the application for anticipatory bail of

the applicant is rejected. However, it is open for the applicant to

file regular bail application.

(Prakash Chandra Verma, J)

Bhardwaj/-