High Court Patna High Court - Orders

Md.Nesar vs State Of Bihar on 18 January, 2011

Patna High Court – Orders
Md.Nesar vs State Of Bihar on 18 January, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.33057 of 2010
                           MD.NESAR .
                               Versus
                        STATE OF BIHAR .
                              -----------

3. 18.01.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Co-accused Arsul Majid arrested, on the

allegation of his dealing in stolen vehicles on whose

disclosure a Bolero Jeep is recovered from petitioner’s

possession. Submission is that petitioner is bona fide

purchaser from Arsul Majid, may be no excuse to allow

the petitioner on anticipatory bail.

Considering the facts and circumstances of the

case, prayer of the petitioner for grant of anticipatory bail

is rejected.

      Devendra/                                 ( Mandhata Singh, J )