IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21235 of 2008
LALIT YADAV
Versus
THE STATE OF BIHAR
-----------
3. 07.7.2008. Petitioner apprehends his arrest in
Belchhi P.S.Case No.46 of 2007 registered under
Section 341, 504, 323, 324, 307 of the Indian
Penal Code, Section 27 of the Arms Act and prays
for grant of anticipatory bail.
Mr.Rajeev Ranjan Sinha appears on
behalf of the petitioner and the State is
represented by Mr. Nawal Kishore Prasad,
Additional public Prosecutor.
Allegation against the petitioner is of
causing fire-arm injury.
Having heard counsel for the party and
taking into consideration the nature of
allegation and material available, I am not
inclined to accede to the prayer of the
petitioner.
Application stands dismissed.
(C.K.Prasad)
ahk