Patna High Court – Orders
Ram Prit Paswan vs State Of Bihar on 22 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25746 of 2010
RAM PRIT PASWAN
Versus
STATE OF BIHAR
-----------
4 22.2.2011 Heard learned counsel for the parties.
Loan is advanced in lacs forging
signature of Bhajju Paswan, the then Chairman
allegedly by this petitioner which according to
State counsel is corroborated by expert
comparing the both signatures.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)