High Court Patna High Court - Orders

Abhay Kumar Singh @ Munna Singh vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Abhay Kumar Singh @ Munna Singh vs The State Of Bihar on 25 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.36892 of 2010
                         ABHAY KUMAR SINGH @ MUNNA SINGH
                                      Versus
                                THE STATE OF BIHAR
                                      ------

3/ 25.03.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Allegation is about demand of ransom and on refusal of

the same, accused fired a shot which hit one of the occupants of Tata

Magic driven by the informant. Shot may be doubted to be caused

by the petitioner but not the act of petitioner’s company making

responsible to all including this petitioner.

Considering the facts and circumstances of the case,

prayer of the petitioner for anticipatory bail is rejected.

shail                                          (Mandhata Singh, J.)