Patna High Court – Orders
Niranjan Tiwari vs State Of Bihar on 15 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17823 of 2010
NIRANJAN TIWARI .
Versus
STATE OF BIHAR .
-----------
02/ 15/6/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Considering the allegations under Sections-
376/511 of Indian Penal Code and 3(x) of SC/ST
(Prevention of Atrocities) Act this Court is not
persuaded that the present is a fit case for grant of the
privilege of anticipatory bail.
The application is rejected.
KC ( Navin Sinha, J.)