High Court Patna High Court - Orders

Suresh Prasad Singh @ Suresh Singh vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Suresh Prasad Singh @ Suresh Singh vs The State Of Bihar on 26 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.43825 of 2010
                          SURESH PRASAD SINGH @ SURESH SINGH
                                        Versus
                                  THE STATE OF BIHAR
                                     -----------

3 26.04.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

There may be no cheating in loan allowed in the

name of informant by obtaining his signature as guarantor

but petitioner for the first time applied in the year 2008 for

anticipatory bail in the court of Sessions Judge, which was

refused then to this Court and same was withdrawn. Now

has come in the year 2010 disentitles same for anticipatory

bail.

Accordingly, the prayer for anticipatory bail is

rejected.

Petitioner is directed to surrender and pray for

regular bail before learned court below (C.J.M., Nawada)

in connection with Nardiganj P.S. Case No. 2 of 2008,

which shall be decided on its own merit without being

prejudiced by this rejection.

Bhardwaj                                                 (Mandhata Singh, J.)