High Court Patna High Court - Orders

Sk. Nanhak ‘ vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Sk. Nanhak ‘ vs State Of Bihar on 9 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.13081 of 2008
                               SK. NANHAK '
                                  Versus
                              STATE OF BIHAR
                                   With
                       Cr.Misc. No.12314 of 2008
                                 SK.NESAR
                                  Versus
                              STATE OF BIHAR
                                     -----------

03 9.7.2008 Petitioners apprehend their arrest in Purshotampur

P.S. case No. 44 of 2003 registered under Section

147,148,149,323,324,307,302 ,109 of the Indian Penal Code and 25

(1B),26,27 of the Arms Act and pray for grant of anticipatory bail.

Mr. Ramagya Singh,appears on behalf of the

petitioners. State is represented by Mr. Choudhary, Additional Public

Prosecutor.

According to the prosecution, at the instigation of

accused Sk. Nanhak, (petitioner in Cr. Misc. No. 13081 of 2008) Sk.

Nesar (petitioner in Cr. Misc. No. 12314 of 2008), had shot dead the

deceased. A large number of witnesses have supported the case of the

prosecution.

In view of the nature of allegation and material

available, I am not inclined to accede to the prayer of the petitioners.

Applications stand dismissed.

(Chandramauli Kr. Prasad,J.)

A.Kumar