IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29684 of 2011
1. Nanhu Ram @ Ramesh Ram, S/o Chanardhan Ram,
R.o Vill-Heneya, P.S-Kuttumba, Dist-Aurangabad.
2. Umesh Ram, S/o Chanardhan Ram, R/o Vill-
Heneya, P.S-Kuttumba, Dist-Aurangabad.
Versus
1. The State of Bihar
-----------------
02. 27.09.2011 Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 302, 307 and 324/34 of
the Indian Penal Code and Sections 3/4 of Witch Craft
(Prohibition) Act.
Considering that the deceased was done to death
because the petitioners believed that she was a witch, I
am not inclined to grant anticipatory bail to the
petitioners. The prayer for bail is rejected.
(Anjana Prakash, J.)
Vikash/-