IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29244 of 2011
======================================================
Shambhu Ram, son of Lakhi Chandra Ram, resident of village Sasa Musa,
Nauka Tola, Police Station Kuchaikote, District Gopalganj
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
Appearance :
For the Petitioner/s : Mr.
For the Opposite Party/s : Mr.
======================================================
CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN
ORAL ORDER
(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)
2 30-08-2011 Heard Counsel for the petitioner and the A.P.P.
representing the State.
The petitioner is apprehending his arrest in a case
under Section 307 and other allied sections of the Indian Penal
Code.
The petitioner is said to have assaulted the informant
with a sword, causing grievous injury.
In the circumstances aforesaid, I do not think it a fit
case for grant of anticipatory bail. This application is
accordingly dismissed.
(Sheema Ali Khan, J)
Prabhakar Anand/-