IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40034 of 2010
1. Kamlesh Yadav @ Kameshwar Yadav
2. Lallu Yadav
3. Jhunna Yadav @ Nandji Yadav
4. Kuldeep Yadav All R/O Parmanpur, PS Koransarai, Distt.
Buxar
VERSUS
The State of Bihar
--------
2 9.11.2010 Heard learned counsel for the petitioners and
learned counsel for the State.
It has been submitted that occurrence took place
on account of dispute over right of irrigation and there is case
and counter case. It has been submitted that one of the injured
from the side of the informant has sustained one grievous injury.
Learned counsel for the State points out that the injuries shown
on the side of the petitioners are simple in nature and the case
was also lodged after several hours whereas the present case
was lodged soon after the occurrence.
The submissions on behalf of the petitioners may
be relevant and weighty for considering their prayer for regular
bail but it is not found to be a fit case for grant of anticipatory
bail. The prayer is rejected. This order shall not prejudice the
case of the petitioners for regular bail on all the grounds raised
above.
sk (Shiva Kirti Singh, J.)