IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11994 of 2011
PINTU RAI @ YADAV
Versus
THE STATE OF BIHAR
-----------
2 7.4.2011 Heard learned counsel for the parties.
Strange that prayer for bail is sought
on the ground of releasing one of the co-accused
on bail by another Bench of this Court but later
to rejection order of this petitioner which
never was placed or considered while co-accused
Awdhesh Rai was allowed bail vide Cr.Misc.No.
6638 of 2011. Order is passed after considering
merit of the case.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)