Patna High Court Cr.Misc. No.29165 of 2011 (2) dt.20-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29165 of 2011
======================================================
Manoj Sah, S/O Sri Karu Sah, R/O Vill- Tetarhat, P.S.- Tetarhat, P.S. Halsi,
Sub-Division and District- Lakhisarai.
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
2 20-09-2011 Heard learned counsel for petitioner and learned
counsel for the State.
The petitioner apprehends his arrest in connection with
a case registered for the offence under section 7 of the Essential
Commodities Act.
Taking into consideration, the specific allegation
against the petitioner, I am not inclined to grant anticipatory bail to
the petitioner. Accordingly, the application for anticipatory bail of
the petitioner is rejected.
(Ashwani Kumar Singh, J)
Bhardwaj/-