IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24823 of 2011
Manish Kumar Singh @ Manish Singh son of Brij Bilash Singh
Versus
The State Of Bihar
-----------
2. 16.8.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence u/s.395 of the Indian Penal Code.
Considering that the petitioner is named in the
confessional statement of the co-accused that the petitioner
also was in the Bolero car when the truck was looted, I am not
inclined to grant bail to the petitioner.
The prayer for bail is rejected.
Narendra/ ( Anjana Prakash, J. )