High Court Patna High Court - Orders

Kairu Mandal @ Kiran & Mandal vs The State Of Bihar on 15 September, 2011

Patna High Court – Orders
Kairu Mandal @ Kiran & Mandal vs The State Of Bihar on 15 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.31184 of 2011
                             Kairu Mandal @ Kiranand Mandal son of
                             Late Sohan Mandal, resident of village-
                             Belai, P.S.-Forbesganj (Simraha),
                             District-Araria.
                                                Versus
                                         The State of Bihar
                                              -----------

2. 15.9.2011. Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection with

Forbesganj (Simraha) P.S. Case No.19 of 2011 registered for the

offence punishable under sections 304B/34 of the Indian Penal

Code.

In view of serious nature of allegation, I am not inclined

to grant anticipatory bail to the petitioner. Accordingly, prayer for

grant of anticipatory bail is rejected.

Md.S.                                         ( Ashwani Kumar Singh, J.)