High Court Patna High Court - Orders

Ravi Shankar &Amp; Anr vs The State Of Bihar &Amp; Anr on 2 November, 2010

Patna High Court – Orders
Ravi Shankar &Amp; Anr vs The State Of Bihar &Amp; Anr on 2 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.32327 of 2010
                              1. RAVI SHANKAR
                              2. Mani Shankar
                                      Versus
                            1. THE STATE OF BIHAR
                            2. Mahadeo Prasad Sinha
                                      ------

3/ 02.11.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Anticipatory bail of the petitioners is not maintainable as

it is sought after conviction and refusal of the same even after

confirmation of the sentence by the appellate court.

Taking that into consideration, prayer of the petitioners

for grant of anticipatory bail is rejected.

shail                                           (Mandhata Singh, J.)