IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19157 of 2010
BINOD KUMAR @ BINOD SHARMA @ SHARMA
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.17999 of 2010
SURENDRA SHARMA
Versus
THE STATE OF BIHAR
-----------
2. 16.6.2010 Heard learned counsel for the petitioners and
the State.
The defence of the petitioners in a Police case
under Sections 307/34, 341, 342 and 323 of the Penal
Code to which Section 304 of the Penal Code was added
subsequently, that the victim, who has subsequently
been deceased, was a thief apprehended when the
petitioners as a members of the mob of 50-60 persons
assaulted him does not persuade this Court to grant
them the privilege of anticipatory bail considering that
they took the law into their hands as members of the
mob.
The application is rejected.
Any application for regular bail on behalf of
the petitioners shall be considered on its own merits,
without being prejudiced by the present order.
P. Kumar ( Navin Sinha, J.)