IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7993 of 2010
VIJAY GUPTA
Versus
THE STATE OF BIHAR
-----------
4. 15.6.2010 Heard learned counsel for the petitioner and
the State.
Considering that the petitioner himself
acknowledges to be having antecedent, being a named
accused also, this Court is not persuaded to grant him
the privilege of anticipatory bail in an accusation
under Sections 414/34 of the Penal Code and Section
47A of the Excise Act.
The application is rejected.
Any application for regular bail on behalf of
the petitioner shall be considered on its own merits,
without being prejudiced by the present order.
P. Kumar (Navin Sinha, J.)