IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26388 of 2011
Sanjay Prasad Singh
Versus
The State Of Bihar
----------------------------------
3. 24.10.2011. Heard learned counsel appearing on behalf
of the petitioners and the learned counsel
appearing on behalf of the State.
The petitioner apprehends his arrest in
connection with a case arising from Sangrampur
P.S.Case No.88 of 2010 for the offences punishable
under sections 341, 323, 324,307,338,379,448,504/34
of the Indian Penal Code.
The allegation against the petitioner is
of assaulting the informant by means of Khanti on
his head and which allegation finds support from
the injury report placed at Annexure-3.
In that view of the matter, no case for
anticipatory bail is made out and hence the prayer
rejected.
Consequently, the bail application is
dismissed.
The petitioner may surrender and make
prayer for grant of regular bail before the court
below and which shall be considered and disposed of
on its own merits without being prejudiced by the
order passed in the present proceedings.
ahk
(Jyoti Saran, J.)