IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34304 of 2011
======================================================
Sanjay Kumar @ Sanjay Das, son of Bharat Das, resident of village-Nakta
Diyara, P.S. Digha, District-Patna.
.... .... Petitioner
Versus
The State of Bihar
.... .... Opposite Party
======================================================
Appearance :
For the Petitioner : None
For the Opposite Party : None
======================================================
CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)
2 12-10-2011 Despite repeated calls, none appears on behalf of the
petitioner to press this application. However, this Court has
perused the case record and finds that petitioner apprehends his
arrest in a criminal prosecution registered under Section 307/34 of
the Indian Penal Code and some other allied offences.
According to the prosecution case, the petitioner is alleged
to have assaulted the informant by Garasa (a sharp cutting
weapon) on the head of the informant causing injury to him.
In view of nature of allegation and the weapon used by the
petitioner, this Court is not inclined to accede to the prayer made
on behalf of the petitioner for anticipatory bail. Accordingly it is
rejected.
In the facts and circumstances, the petitioner is directed to
2
surrender within four weeks from today in connection with Digha
P.S. Case No. 90 of 2011 dated 03.07.2011 pending in the court of
learned Chief Judicial Magistrate, Patna and if so advised, seek
regular bail, which shall be considered on its own merits without
prejudice by the present order.
(Birendra Prasad Verma, J)
Devendra/-