IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34232 of 2010
JIUT YADAV
Versus
STATE OF BIHAR
------
2/ 08.11.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is denying the seized motorcycle and bolero,
as being its owner. The same are not only recovered from front of
his house rather a hut was also there of the petitioner that is followed
by confidential information to the Police about remaining of stolen
Bolero and motorcycle disentitles petitioner for anticipatory bail.
Considering the facts and circumstances of the case,
prayer of the petitioner is rejected.
shail (Mandhata Singh, J.)