High Court Patna High Court - Orders

Harendra Ram & Ors. vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Harendra Ram & Ors. vs The State Of Bihar on 12 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34076 of 2011
Harendra Ram & Ors.

Versus
The State Of Bihar

2. 12.10.2011. Heard the learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in connection with Sarai Ranjan

P.S. Case No. 41 of 2004 registered under

Sections 302/34 of the Indian Penal Code.

It is submitted that there is

general and omnibus allegation against the

petitioners and other accused persons have

been acquitted vide Sessions Trial No. 45 of

2005.

This Court is not inclined to

interfere only because the case was

instituted in 2004.

Considering the fact that other

accused persons have been acquitted and the

petitioner nos. 3, 4 and 5 are the female

members, let the learned court below

consider the regular bail application of the

petitioners and try to dispose off the same

preferably on the same day if the

petitioners surrender and pray for regular

bail within a period of six weeks from
2

today.

With the above observation, the

anticipatory bail application of the

petitioners is disposed off.

Let the order be faxed to the

learned C.J.M. Samastipur in connection with

Sarai Ranjan P.S. Case No. 41 of 2004 at the

cost of the petitioners.

U. K. ( Dinesh Kumar Singh, J)