High Court Patna High Court - Orders

Ravindra Rai vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Ravindra Rai vs The State Of Bihar on 14 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.20436 of 2011
                                  Ravindra Rai
                                     Versus
                               The State Of Bihar
                                    -----------

02 14/07/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is one of the two named accused in this three

years old case, wherein co-accused who is none else than the father of

the petitioner is in custody and facing trial, but due to abstention,

investigation against the petitioner, as submitted, is still pending. No

doubt, during trial statement of the informant is something otherwise

than what he has stated in the First Information Report.

In view of the conduct of the petitioner, he is not

entitled for the privilege sought. Hence, prayer for anticipatory bail of

the petitioner, namely, Ravindra Rai, in connection with Bachhwara

P.S. Case No. 135 of 2008, pending in the court of learned Chief

Judicial Magistrate, Begusarai, is hereby rejected.

     Praveen/-                                ( Akhilesh Chandra, J.)