IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32095 of 2010
1. VIMLESH RAI, SON OF LATE DAMODAR RAI
2. VINAY RAI @ RAM VINAY PATEL, SON OF LATE YOGENDRA RAI
3. KAMLESH RAI
4. MAHESH RAI, BOTH SONS OF SOPENDRA RAI
5. SOPENDRA RAI, SON OF LATE BACHAN RAI, ALL RESIDENT OF VILLAGE
MOHANI MANDAL, P.S. MAJORGANJ, DISTRICT SITAMARHI
------ PETITIONERS
Versus
THE STATE OF BIHAR ----- OPPOSITE PARTY
-----------
2 8.10.2010 Heard leaned counsel for the petitioners and the
counsel appearing on behalf of the informant.
Petitioners are seeking anticipatory bail in a case under
Sections 341, 323, 324, 307 and 504 read with Section 34 of the
Indian Penal Code.
There is a case and counter case in which it is said that
six persons have assaulted two persons. The injured have been
treated in the Patna Medical College & Hospital.
In the facts aforesaid, I am not inclined to grant bail to
these petitioners. This application is dismissed.
Sanjay ( Sheema Ali Khan, J.)