High Court Patna High Court - Orders

Munna Singh @ Munna Mishra vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Munna Singh @ Munna Mishra vs The State Of Bihar on 16 August, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.24529 of 2011
                    Munna Singh @ Munna Mishra son of Lalan Singh @ Lalan Mishra

                                                      Versus
                                               The State Of Bihar
                                                    -----------

2. 16.8.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks anticipatory bail in a case

instituted for the offence u/ss.419, 420, 406, 323 and 504 of

the Indian Penal Code.

Considering that the petitioner had duped the

informant on the lure of a job, I am not inclined to grant

anticipatory bail to the petitioner.

The prayer for anticipatory bail is rejected.

     Narendra/                            ( Anjana Prakash, J. )