IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31905 of 2011
1.Vikarma Yadav
2.Chandram Yadav
Both sons of late Awadh Yadav
3.Mutur Yadav
4.Birendra Yadav
Both sons of Brija Yadav
5.Sadhu Yadav son of Vikrama Yadav
6.Ramesh Yadav son of Dukhiya Yadav
All resident of village-Navadi, P.S.-Brahmpur,
District-Buxar.
Versus
The State of Bihar
-----------
2. 20.9.2011. Heard learned counsel for petitioners and learned
counsel for the State.
The petitioners apprehend their arrest in connection with
a case registered for the offence punishable under sections 447, 341,
323, 504, 307 and 379/34 of the Indian Penal Code.
Taking into consideration the serious nature of
allegation, I am not inclined to grant anticipatory bail to the
petitioners. Accordingly, their prayer for grant of anticipatory bail is
rejected.
Md.S. ( Ashwani Kumar Singh, J.)