IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24863 of 2011
Saket Kumar Thakur, S/o Sri Ram Balak Thakur.
Versus
The State of Bihar
------------------
02. 16.08.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is apprehending his arrest in a
case registered under Section 304B of the Indian Penal
Code.
Considering that there is allegation levelled
against the petitioner of having caused the death of the
complainant who later died and, therefore, it is a dying
declaration, I am not inclined to grant anticipatory bail to
the petitioner. The prayer for bail is rejected.
(Anjana Prakash, J.)
Vikash/-