High Court Patna High Court - Orders

Sanjay Kumar Pandey @ Sanjay … vs State Of Bihar on 24 November, 2010

Patna High Court – Orders
Sanjay Kumar Pandey @ Sanjay … vs State Of Bihar on 24 November, 2010
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.39925 of 2010
                              SANJAY KUMAR PANDEY @ SANJAY PANDEY
                                             Versus
                                         STATE OF BIHAR
                                          -----------

3. 24.11.2010 Heard the learned Counsel for the petitioner and

the learned counsel for the State.

Renewing the prayer for bail it is submitted that the

petitioner was separate in mess and residence at Ludhiana from

the matrimonial home of the deceased and that the husband of

the deceased has subsequently been granted regular bail.

Both these aspects are relevant consideration in any

application for regular bail.

This Court is not persuaded to reconsider the prayer

for anticipatory bail.

This application is rejected.

       Snkumar/-                                   (Navin Sinha,J.)