IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.51486 of 2008
RAJEEV RANJAN S/O LATE MAHENDRA CHAUDHARY
---- PETITIONER
Versus
1. STATE OF BIHAR
2. PRAMOD KUMAR S/O RAM PRASAD RAIJAK
--- OPP.PARTIES.
-----------
02 10.08.2010 Heard both sides.
Present application has been filed seeking cancellation
of the order dated 05.05.2008 passed by learned Sessions Judge,
Patna whereby anticipatory bail was granted to opposite party
no.2.
I have perused the order.
This Court is satisfied that no case for cancellation of
anticipatory bail is made out.
There is no merit in this application, which is,
accordingly, dismissed.
Sym ( Kishore K. Mandal, J.)