IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30522 of 2010
SRI NIWAS CHOUBEY (C.36 GRP), SON OF SRI BISHWANATH
CHOUBEY
Versus
STATE OF BIHAR
-----------
2. 07.09.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 419, 420, 468 and 471 of the Indian
Penal Code.
Considering that the petitioner was the direct
beneficiary of the fake letter of stay issued by the department, I
am not inclined to grant bail to the petitioner.
The prayer for bail is rejected.
( Anjana Prakash, J.)
S.Ali