High Court Patna High Court - Orders

Pancham Sah vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Pancham Sah vs State Of Bihar on 6 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.19238 of 2010
                                    PANCHAM SAH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

4 6.10.2010 Heard learned counsel for the parties.

There is case and counter case for the

occurrence of the same day for the same cause.

Petitioner along with 13 others is alleged to

have assaulted the deceased. Three injuries are

separately mentioned. On dissection near about

all the ribs of the deceased are found

fractured. Allegation of assault may be said

vague but stage is also of anticipatory bail.

Petitioner if was practicing lawyer, no document

is filed about his working in the court in any

specific case.

Hence, prayer for anticipatory bail on

behalf of petitioner is rejected.

However, petitioner is directed to

surrender in the court of Sub-Divisional

Judicial Magistrate, West Muzaffarpur in

Kathaiya P.S. Case No. 32 of 2009 and pray for

regular bail which shall be decided on its own

merit without being prejudiced by this rejection

order.

AI                                                        ( Mandhata Singh, J.)