High Court Patna High Court - Orders

Rajesh Prasad vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Rajesh Prasad vs The State Of Bihar on 14 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9239 of 2011
                                  RAJESH PRASAD
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 14.3.2011 Heard learned counsel for the parties.

There is no material to re-consider

petitioner’s prayer for anticipatory bail. The

same is again refused. Whenever the prayer for

anticipatory bail is rejected, presumption is

attached in it regarding option of petitioner to

surrender and pray for regular bail and it is

the duty of court below to make every attempt to

dispose of the case on the same day.

AI                                                 ( Mandhata Singh, J.)