IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36419 of 2011
Shashikant Yadav, S/o. Madan Yadav
Versus
The State Of Bihar
----------------------------------
03. 14.11.2011 In view of the facts stated in the F.I.R. relating
to offence under Sections 392, 411 & 120B of the Indian
Penal Code in connection with Chanpatia P.S. Case No. 14
of 2011 pending in the Court of C.J.M., Bettiah and
statement made in the affidavit in support of bail
application, in my opinion, it is not a fit case in which
applicant should be released on bail.
Accordingly, the application for anticipatory
bail of the applicant is rejected.
(Prakash Chandra Verma, J.)
Mkr.