IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37098 of 2011
======================================================
1. Ranjan Prasad, S/O Sri Tanik Mahto.
2. Sanjay Prasad, S/O Sri Kameshwar Prasad.
…. …. Petitioners
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 11-11-2011 In view of the facts stated in the F.I.R. relating to
offence under Sections 342, 307/34 of the Indian Penal Code in
connection with Gardanibagh P.S. Case No. 119 of 2011 and
statement made in the affidavit in support of bail application, in
my opinion, it is not a fit case in which applicants should be
released on bail.
Accordingly, the application for anticipatory bail of
the applicants is rejected. However, it is open for the applicants
to file regular bail application.
(Prakash Chandra Verma, J)
Bhardwaj/-