Patna High Court – Orders
Rakesh Singh vs State Of Bihar &Amp; Anr on 23 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1482 of 2009
RAKESH SINGH SON OF RAJA RAM SINGH,R/O- VILLAGE KASERA,
P.S.- JAMANIA, DISTRICT- GAJIPUR AT PRESENT RESIDENT AT
VILLAGE- BAHURA, P.S.- RAJPUR, DISTRICT- BUXAR
Versus
1. THE STATE OF BIHAR
2. RAKESH SINGH, SON OF BAIDYA NATH SINGH, R/O- VILLAGE-
BAHURA, P.S.- RAJPUR, DISTRICT- BUXAR
-----------
2 23.08.2010 Present application has been filed seeking cancellation
of bail made in favour of O.P. no. 2.
I have perused the order dated 19.11.2008. Learned
court below has assigned diverse reasons and no case for
cancellation of anticipatory bail is made out.
The application is dismissed.
( Kishore K. Mandal, J. )
pkj