IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20201 of 2011
Shambhu Paswan, Son of Late Sunar Paswan, resident of Village Nawtan, P.S.
Sangrampur, District East Champaran.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-----------
03/- 04/08/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is one of the named accused in this case
relating to dispute of crops cutting, carries specific allegation of
giving farsa blow on the head of sister-in-law of the informant and as
submitted, the injury report, Annexure – 2, substantiate the allegation
against the petitioner.
Considering the facts and circumstances of the case,
petitioner does not deserve the privilege. Hence, prayer for
anticipatory bail of the above named petitioner, in connection with
Sangrampur P.S. Case No. 127 of 2010, pending in the court of Chief
Judicial Magistrate, Motihari, is hereby rejected.
Praveen/- ( Akhilesh Chandra, J.)