IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32987 of 2011
1. Suresh Yadav S/O Late Sitaram Yadav R/O Village -
Jibachhpur, P.S. Gamaharia, Distt. - Madhepura
Versus
1. The State Of Bihar
-----------
2. 25.10.2011 Heard learned counsel for the petitioner
and the State.
The defence in a police case under Section
307 and other provisions of the Penal Code is of a
case and counter case. The injuries are primarily
simply in nature.
The impugned order notices injury no. 1 on
a vital part of the head fatal to life.
In view of the nature of the injury
attributed to the petitioner, the Court is not
persuaded to grant the privilege of anticipatory bail.
The application is rejected.
Any application for regular bail on behalf of
the petitioner shall be considered on its own merits
without being prejudiced by the present order.
P. Kumar ( Navin Sinha, J.)