High Court Patna High Court - Orders

Dhannu Bind @ Dhanjee vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Dhannu Bind @ Dhanjee vs The State Of Bihar on 10 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.26744 of 2011
    Dhannu Bind @ Dhanjee @ Dhannu Bin, Son of Patrang Bind, Resident of Village Sunderpur
                       Barja,PS Behea, District Bhojpur ---- Petitioner
                                           Versus
                            The State of Bihar ---- Opposite Party
                                          -----------

2 10.8.2011 Heard learned counsel for the petitioner and the counsel

appearing on behalf of the State.

Petitioner is apprehending his arrest in a case under

Sections 147, 148, 149, 341, 342, 307, 323, 324 and 302 of the

Indian Penal Code.

Learned counsel for the petitioner submits that he has

only been named as member of the mob. It is further submitted that

he was not well and was treated at Maharashtra in a hospital on

26.8.2010.

Considering the fact that the informant’s husband has

died in the occurrence and her mother-in-law has been injured, I do

not think that this is a fit case for granting anticipatory bail to the

petitioner.

This application is dismissed.

Sanjay                                                          (Sheema Ali Khan, J.)