High Court Patna High Court - Orders

Bishun Sardar &Amp; Anr vs State Of Bihar on 15 June, 2010

Patna High Court – Orders
Bishun Sardar &Amp; Anr vs State Of Bihar on 15 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.18147 of 2010
                               1. BISHUN SARDAR
                               2. CHANDAN SARDAR @ CHANDAN KUMAR
                                  SARDAR
                                      Versus
                                THE STATE OF BIHAR
                                   -----------

2/ 15/06/2010 Heard learned counsel for the petitioners and

learned counsel for the State.

Considering the nature of allegations against

the petitioners of having consumed eatables and indulged

in a fracas on price being demanded this Court is not

persuaded to grant them the privilege of anticipatory bail.

The application is rejected.

Any application for regular bail on their behalf

is directed to be considered by the court below on its own

merits without being prejudiced by the present order,

preferably on the date that they surrender inclusive of

the submission of grant of regular bail to other co-

accused.

KC                                            ( Navin Sinha, J.)