IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32020 of 2010
SHASHI BHUSAN TIWARY
Versus
THE STATE OF BIHAR THRU. VIG.
with
Cr.Misc. No.32021 of 2010
KUSUM KUMARI
Versus
THE STATE OF BIHAR THRU. VIG.
-----------
3. 8.9.2010 Heard learned counsel for the petitioners
and learned counsel for the Vigilance in both matters.
For reasons noticed in the earlier order of
rejection, there is no occasion to reconsider the prayer
for anticipatory bail.
The grant of anticipatory bail subsequently
to a co-accused is not considered sufficient ground for
reconsideration but may be a relevant consideration in
any application for regular bail to be preferred by the
petitioners.
The applications are dismissed.
P. Kumar ( Navin Sinha, J.)