IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.31351 OF 2008
SUKHDEO SINGH, SON OF LATE SARYUG SINGH, RESIDENT OF VILLAGE
NANDNAMA, POLICE STATION HALSI, DISTRICT LAKHISARAI
VERSUS
1. THE STATE OF BIHAR
2. MANI BHUSHAN SINGH, SON OF LATE RAMANUJ SINGH, RESIDENT OF
VILLAGE, POST OFFICE AND POLICE STATION SAMHO, DISTRICT
BEGUSARAI
*********
3 27/06/2011 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
The petitioner is aggrieved by the order dated
07.06.2008 passed in Sessions Trial no. 373 of 2006 by
which the Additional Sessions Judge, Fast Track Court
No. III, Lakhisarai has directed that the petition filed for
anticipatory bail on behalf of the accused persons be
exhibited in Court.
I am sure that the Court below will be well
aware of the value of the contents of the anticipatory bail
application and the importance that can be attached to
such application, as such I find no reason that the
informant should suffer from apprehension on this count.
This application is disposed of with the
aforesaid directions.
Anand ( Sheema Ali Khan, J.)