High Court Patna High Court - Orders

Pintu Kumar @ Chhotu vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Pintu Kumar @ Chhotu vs The State Of Bihar on 22 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2198 of 2011
                               PINTU KUMAR @ CHHOTU
                                           Versus
                                  THE STATE OF BIHAR
                                              -----------

2. 22.02.2011. Heard learned counsels for the

petitioner, informant and the State.

The petitioner is apprehending his

arrest in connection with Jehanabad P.S.

Case No. 195 of 2010 registered under

Sections 147, 148, 149, 323, 307,308,

286,379 and 302 of the Indian Penal Code.

There is general allegation against

all the accused persons to have assaulted

the victim. Though there is specific

allegation against Tiju Yadav and Raj Kumar.

It is also submitted that the

occurrence took place on 02.04.2010 whereas

the First Information Report was lodged on

05.04.2010.

Learned counsel for the informant

submits that there is allegation against all

the accused persons to have assaulted and

the informant succumbed to injury.

Considering the aforesaid facts, I am

not inclined to grant anticipatory bail to

the petitioner.

Let the learned court below consider
-2-

the regular bail application of the

petitioner without being prejudiced by the

order of this court if the petitioner

surrenders and prays for regular bail within

four weeks from today.

With this observation, this

application is disposed off.

U.K. (Dinesh Kumar Singh,J)