IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25597 of 2010
MD.EKLAKH
Versus
STATE OF BIHAR
-----------
2 17.8.2010 Heard learned counsel for the parties.
Defence of the petitioner is about
having no concern with the seized Bolero which
was standing near the door of his house but that
is followed by information given by the Officer
Incharge, Basatpur P.S., District Siwan to the
concerned Police Station that this stolen Bolero
was standing near petitioner’s house and further
confession of Mehdi Hasan about taking the same
on hire, not entitling the petitioner for
anticipatory bail.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)