IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24994 of 2010
SUDAM MANDAL
Versus
STATE OF BIHAR
-----------
02. 3.11.2010 Earlier application for anticipatory bail was withdrawn with
liberty to surrender before the court below and seek relief in a regular
bail. Petitioner is back again before this Court praying for grant of
anticipatory bail.
This Court is not convinced with the submissions made on
behalf of the petitioner. Let him comply the earlier direction issued in
this regard.
The prayer for anticipatory bail is again rejected.
rkp ( Ajay Kumar Tripathi, J.)