High Court Patna High Court - Orders

Manoj Mehta vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Manoj Mehta vs State Of Bihar on 1 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.22652 of 2008
                                      MANOJ MEHTA
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3 01.07.2008. Petitioner has filed this application for grant of anticipatory

bail in connection with K.Nagar P.S.Case no.129 of 1994.

Considering the delay specially when the petitioner is

named in the F.I.R. prayer for bail is rejected.

(Mridula Mishra, J)

Sss/-