Patna High Court – Orders
Molo Kamti @ Moli Kamti And Ors. vs The State Of Bihar on 28 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.18284 of 2011
1. Molo Kamti @ Moli Kamti s/o Sri Bulan Kamti,
2. Chandra Mohan Thakur S/o Late Raghunath Thakur,
3. Ranjan Kumar @ Ranjan Kumar Gupta son of Shri Ashutosh Kumar Gupta,
4. Ashok Thakur son of Late Ramjee Thakur,
5. Anil Kumar Das @ A. K. Das S/o Late Pitamber Lal Das &
6. Vijayanand Pathak @ V. N. Pathak son of Ambikanand Pathak
...Petitioners
Versus
The State Of Bihar ....OP
-----------
5/ 28.07.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek anticipatory bail in a case instituted
for the offence under sections 406, 409, 420, 120-B, 504 of the
Indian Penal Code.
Considering the nature of allegation, I am not inclined to
grant anticipatory bail to petitioners.
Prayer for anticipatory bail is rejected.
JA/- (Anjana Prakash,J.)