Patna High Court – Orders
Md. Jamiluddin vs The State Of Bihar on 26 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17150 of 2011
Md. Jamiluddin S/o Md. Yusuf Ali
Versus
The State Of Bihar
-----------
3. 26.7.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Section 16(1)(a) of Prevention of
Food Adulteration Act.
Considering the nature of allegations against the
petitioner, he does not deserve anticipatory bail.
The prayer for anticipatory bail is rejected.
Narendra/ ( Anjana Prakash, J. )