Patna High Court – Orders
Rajesh Roy @ Rajesh Kumar Roy vs The State Of Bihar on 31 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41297 of 2010
RAJESH ROY @ RAJESH KUMAR ROY
Versus
THE STATE OF BIHAR
-----
02. 31.03.2011 Heard learned counsel for the petitioner and the state.
Petitioner’s name appeared in confession of co-accused
Mahesh. Admittedly not admissible for conviction, but a good
material for investigation that is followed by an owner book in
petitioner’s name with changed number of the vehicle non-existent.
Accordingly, petitioner’s prayer for anticipatory bail
stands rejected.
Vikash (Mandhata Singh, J.)