IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35675 of 2010
RAJ KUMAR MAHTO
Versus
STATE OF BIHAR
-----------
2 16.11.2010 Heard learned counsel for the petitioner as well as
learned counsel for the State.
Petitioner is an accused in Complaint Case No.753 of
2000 (Trial No.483 of 2010) for the offences punishable
under Section 498A and 323 of the I.P.C.
Admittedly, petitioner is husband and the case against
him was filed in the year 2000 but he never surrendered
before the learned court below, rather he preferred
Anticipatory Bail Petition No.11 of 2004 before learned
Sessions Judge, but the said anticipatory bail application was
rejected and thereafter petitioner absconded. It appears from
the impugned order of learned Sessions Judge that petitioner
has already been declared absconder by the learned court
below.
Considering the above stated conduct of the
petitioner as well as nature of allegation I am not inclined to
grant privilege of anticipatory bail to petitioner, accordingly
his prayer for anticipatory bail stands rejected.
( Hemant Kumar Srivastava,J.)
PN/-
2