High Court Patna High Court - Orders

Yogendra Singh @ Yogendra Kumar … vs State Of Bihar on 22 June, 2010

Patna High Court – Orders
Yogendra Singh @ Yogendra Kumar … vs State Of Bihar on 22 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.16432 of 2010
                     YOGENDRA SINGH @ YOGENDRA KUMAR SINGH
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2. 22. 06. 2010. Heard the parties.

Prayer of the petitioner for grant of anticipatory bail in a

case instituted for offence under Section 302 I.P.C. as also 27 of the

Arms Act was earlier rejected by this Court vide order dated 22. 03.

2010 passed in Cr. Misc. No. 7766/2010 (Annexur-1) on the ground

that petitioner is said to be assailant of the deceased.

This is second attempt made by the petitioner on same

set of facts, which were available to him when the previous order

dated 22.03. 2010 vide Annexure-1 was passed. There is absolutely

no fresh material to review the previous order. Accordingly, the

present application for grant of anticipatory bail is also rejected.

By the previous order dated 22. 03. 2010, the petitioner

was directed to surrender within a period of four weeks from that

date. Apparently, the petitioner has not complied with the aforesaid

direction and is still absconding. The petitioner must comply the

previous order and he must surrender forthwith in connection with

Durgwawati P.S. Case No. 146/09, pending in the court of Chief

Judicial Magistrate, Kaimur at Bhabua.

           m.p.                                  ( Birendra Prasad Verma, J.)