High Court Patna High Court - Orders

Narendra Singh vs State Of Bihar on 15 November, 2010

Patna High Court – Orders
Narendra Singh vs State Of Bihar on 15 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.40882 of 2010
                                      NARENDRA SINGH
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 15-11-2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Since petitioner was earlier on police bail, it

amounts to having surrendered to the custody and

undertaken to appear before the appropriate court as per

terms of bail bond.

In such circumstances, as per catena of

judgements of this court anticipatory bail application is

not maintainable. This application is, therefore,

dismissed.

It goes without saying that petitioner will be at

liberty to seek bail on his surrender on all the grounds

available to him including the ground that he has not

misused the privilege of bail.

(Shiva Kirti Singh, J.)
BKS/-