IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25685 of 2011
1. Md. Israil S/o Md. Siddiki
2. Md. Siddiki S/o Late Hazi Alijan
Versus
The State Of Bihar
-----------
2. 25.8.2011 Heard learned Counsel for the petitioners, the State
and the informant.
The petitioners seek anticipatory bail in a case
instituted for the offence u/ss.341, 342, 323, 324, 325, 307
and 506/34 of the Indian Penal Code.
Considering that there is direct allegation against the
petitioners of having assaulted the informant, whose hand
was found fractured, I am not inclined to grant anticipatory bail
to the petitioners.
The prayer for anticipatory bail is rejected.
Narendra/ ( Anjana Prakash, J. )