IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6891 of 2011
MD. SHOAIB
Versus
THE STATE OF BIHAR THROUGH THE VIGILANCE
-----------
2. 23.02.2011 Heard learned counsel for the petitioner
and counsel for the Vigilance.
There is no occasion to reconsider the
prayer for anticipatory bail on this third occasion,
more so when the challenge before the Supreme
Court also proved unsuccessful.
That a co-accused may have been
granted anticipatory bail are matters to be more
appropriately considered in a regular bail application
without being prejudiced by the present order.
The application is dismissed.
P. Kumar ( Navin Sinha, J.)