IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20866 of 2010
NARESH MANDAL son of Dafali Mandal
Versus
STATE OF BIHAR .
with
Cr.Misc. No.24338 of 2010
NANDU MANDAL @ NANDLAL MANDAL son of Baleswar Mandal
Versus
STATE OF BIHAR .
-----------
2. 9.7.2010 Heard Learned counsel for the petitioners and the State.
No doubt there was dispute in between the parties and
allegation is vague and omnibus about firing and causing assault by
means of lathi but the hour when the victims were attacked is mid-night.
All named accused are known to the informant and witnesses disentitles
petitioners for anticipatory bail.
Accordingly, prayer of the petitioners is rejected.
However, petitioners are directed to surrender in the court
below and pray for regular bail.
Sudip ( Mandhata Singh,J )