IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5623 of 2011
MD. ISHAQUE
Versus
THE STATE OF BIHAR
-----------
2. 23.02.2011 Heard the learned Counsel for the petitioner and
the learned Counsel for the State.
The petitioner was granted anticipatory bail on
18.12.2006 in Cr. Misc. No. 52564 of 2006 but failed to
surrender within time and furnish bail bonds.
The Court finds no reason to take any view different
from that as observed by the court below on 18.6.2009 with
regard to the conduct of the petitioner. The predicament of the
petitioner is his own creation.
Any application for regular bail on his behalf is
required to be considered on its own merit but keeping in mind
that he was in fact granted anticipatory bail but failed to
surrender in time, without being prejudiced by the present order.
The application is dismissed.
Snkumar/- (Navin Sinha,J.)