IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 30644 of 2011
1. Shankar Bhagat.
2. Subodh Bhagat.
3. Umesh Bhagat. All are sons of Late Visho Bhagat.
Versus
The State of Bihar
-----------------
02. 14.10.2011 Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 341, 323, 324, 328, 307,
504 and 506 of the Indian Penal Code.
Considering that the petitioners assaulted the
informant with dangerous weapons, I am not inclined to
grant anticipatory bail to the petitioners. The prayer for
bail is rejected.
(Anjana Prakash, J.)
Vikash/-