High Court Patna High Court - Orders

Ravi Kumar Singh vs The State Of Bihar on 28 January, 2011

Patna High Court – Orders
Ravi Kumar Singh vs The State Of Bihar on 28 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.549 of 2011
 RAVI KUMAR SINGH, SON OF LATE RUDAL SINGH, RESIDENT OF VILLAGE-
               CHHAPIYA, P.S.- EKMA, DISTRICT-SARAN.
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 28.01.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

This is an application for grant of anticipatory

bail in connection with Ekma P.S. Case No. 14 of 2008 for

the offence under Sections 328, 379/34 of the Indian Penal

Code in the order of District Judge referring to paras 3, 8,

9, 10, 11, and 12 that the witnesses supported the

prosecution case and hence the injury report was doctor

has mentioned that the informant was also crying that the

people has given me poisor mix with alcohol.

Hence, having regard to the facts and

circumstances of the case, I am not inclined to grant

anticipatory bail to the petitioner. However, if the petitioner

surrenders and prays for regular bail then the same may

be considered on its own merit without being prejudiced by

this order.

( Gopal Prasad, J.)
Amit