IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43993 of 2010
1. LAL BABU MISHRA, SON OF JAGDEO MISHRA
2. KUNDAN MISHRA @ KUNDAN KUMAR, SON OF LAL BABU
MISHRA.
BOTH RESIDENT OF VILLAGE SURAULI, P.S. BIBHUTIPUR, DISTRICT
SAMASTIPUR. --- PETITIONERS
Versus
1. THE STATE OF BIHAR ---- OPPOSITE PARTY
-----------
2 26.3.2011 The petitioner no. 1 has already been arrested and
is in custody. Counsel for the petitioner is permitted to
withdraw the anticipatory bail application of petitioner no.
1.
Petitioner no. 2 is apprehending his arrest in a
case under Sections 341, 323, 324 and 307/34 of the Indian
Penal Code.
As far as petitioner no. 2 is concerned, there is
allegation that he gave Lathi and Farsa blow to the
informant.
Considering the allegation, I am not inclined to
grant bail to the petitioner no. 2.
This application is dismissed.
Sanjay (Sheema Ali Khan, J.)