IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13759 of 2011
YOGENDRA YADAV @ BHOGENDRA YADAV
Versus
THE STATE OF BIHAR
-----------
2/ 27.4.2011 This petition is dismissed on account of settled
principle of law that no second anticipatory bail application could be
admitted. However the petitioner shall have the liberty to move the
court below by surrendering before it and point out to it the
circumstances, like one of the other accused being admitted to
anticipatory bail and the court below shall not be prejudiced by the
repeated orders of rejection which were passed on the prayers of the
present petitioner.
Bhardwaj/ ( Dharnidhar Jha, J.)