IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32328 of 2011
1. Mir Nizamuddin, son of Late Mir Saiyad
2. Mir Gudu, son of Mir Nizamuddin
Versus
The State Of Bihar
----------------------------------
2. 29.09.2011 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for
the offence under Sections 147, 148, 341, 323, 307 of the
Indian Penal Code and Section 27 of the Arms Act.
Considering that the petitioner along with others
caused a number of injuries on the injured, I am not inclined to
grant him bail at this state.
The prayer for bail is rejected.
However, the petitioner may renew his prayer for
bail after framing of charge if his case is not bifurcated for
the purpose of commitment or charge.
( Anjana Prakash, J.)
S.Ali