IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31771 of 2011
Ashok Das, Son of Sri Chandradeo Das, P.S.-Matiyar Kela, P.S.-
Sahiyara, District-Sitamarhi. .............Petitioner
Versus
The State of Bihar ...........Opp. Party.
--------------
2 19.10.2011 Heard learned counsel for the petitioner and learned
counsel appearing on behalf of the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence under Section 302/34 of the Indian
Penal Code.
The petitioner is named in the F.I.R. There is specific
allegation against him.
Considering the serious nature of allegation, I am not
inclined to grant anticipatory bail to the petitioner.
Accordingly, the application for grant of anticipatory bail
is rejected.
Sanjeet (Ashwani Kumar Singh, J.)