High Court Patna High Court - Orders

Mundrika Rai @ Mundrika Rai vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Mundrika Rai @ Mundrika Rai vs State Of Bihar on 26 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.34040 of 2010
                   MUNDRIKA RAI @ MUNDRIKA RAI SON OF LATE
                   RAJESHWAR RAI, RESIDENT OF VILLAGE- SAMERA, P.S.
                   KOILWAR, DISTRICT-BHOJPUR - PETITIONER.
                                         Versus
                              STATE OF BIHAR --OPP. PARTY.
                                          -----------

4/ 26-03-2011 Heard the parties.

The petitioner apprehends his arrest in a criminal

prosecution registered under section 307/34 and some other

allied offences of the Indian Penal Code.

In an unfortunate incident, due to family dispute, the

petitioner, being elder brother of the informant, is said to have

assaulted him by ‘fasuli’ (sharp cutting weapon) on his head and

neck.

Learned counsel for the State, after going through the

case diary, submits that the informant has sustained injury on

the vital part of body.

In view of the nature of weapon used by the petitioner

for causing injury to his own younger brother, this Court is not

inclined to accede to the prayer made on behalf of the petitioner

for grant of anticipatory bail. Accordingly, his prayer for

anticipatory bail is rejected. He must surrender in connection

with Koilwar P.S. Case No. 109 of 2010 pending in the court of

Chief Judicial Magistrate, Bhojpur at Arrah, within four weeks

from today and, if so advised, seek regular bail.

( Birendra Prasad Verma, J.)
BTiwary/