IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35988 of 2010
SUBHAY SHANKAR, Nauneet, son of ramayan Sharma, resident of village Daidih,
P.S. Ghosi, District Jehanabad-----------------------------------------------Petitioner
Versus
1. THE STATE OF BIHAR
2.Geeta Devi wife of Suresh Prasad, R/O Mohalla Hospital Road, Jehanabad, P.S.
Jehanabad, District Jehanabad-----------------------------------------------Opp. parties
-----------
2. 06.10.2010 The petitioner had twice earlier moved this Court.
His prayer for anticipatory bail was rejected and thereafter
permitted to be withdrawn by orders dated 15.2.2008 and
18.2.2009 respectively of this Court. After the rejection of
the first anticipatory bail application by a detailed order
there can be no occasion to reconsider the matter on merit.
On the subsequent occasion also after some arguments a
prayer was made on behalf of the petitioner seeking
permission to withdraw the application and the same was
dismissed as withdrawn by order dated 18.2.2009.
In the present application no new material has been
brought before this Court to come to a different conclusion
in the matter.
The prayer for anticipatory bail is, accordingly,
rejected.
(Ramesh Kumar Datta,J.)
spal