IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23941 of 2008
SURENDRA RAI
Versus
STATE OF BIHAR
-----------
2/ 11.07.2008 Heard learned counsel for the petitioner and learned APP
for the State.
Apprehending his arrest in Kudhani P.S. Case No. 23/2007,
registered under Section 379 of the IPC, the petitioner Surendra Rai,
has been refused anticipatory bail by the learned Sessions Judge,
Muzaffarpur, has filed this petition for anticipatory bail.
Allegation against the petitioner is that he purchased the
pump from some persons. Who was carrying that part of the pump set
on his Thela, is to be considered in course of regular bail by the court
below.
In the facts and circumstances, I am not inclined to grant
anticipatory bail, prayer for anticipatory bail is, accordingly, rejected.
However, such rejection will not come in the way of consideration of
regular bail on merit without any delay.
Sanjeet (Subash Chandra Jha, J.)