High Court Patna High Court - Orders

Tarkeshwar Kumar Singh @ Nanhe … vs State Of Bihar on 28 February, 2011

Patna High Court – Orders
Tarkeshwar Kumar Singh @ Nanhe … vs State Of Bihar on 28 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.37388 of 2010
                      TARKESHWAR KUMAR SINGH @ NANHE SINGH
                                           Versus
                                    STATE OF BIHAR
                                            -----

02. 28.02.2011 Heard learned counsel for the petitioner and the state.

Petitioner is alleged for getting rescued his father on his

arrest, who was an accused for the offence under section 409 and

other allied sections of the Indian Penal Code not entitled for

anticipatory bail.

Accordingly, prayer of petitioner for anticipatory bail

stands rejected.

However, petitioner is at liberty to surrender in the court

below and pray for regular bail which may be decided on its own

merit on the same day without being prejudiced by this rejection

order.

Vikash                                                 (Mandhata Singh, J.)