High Court Patna High Court - Orders

Nikku Acharya &Amp; Anr vs The State Of Bihar on 8 July, 2008

Patna High Court – Orders
Nikku Acharya &Amp; Anr vs The State Of Bihar on 8 July, 2008
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.23369 of 2008
                           1.NIKKU ACHARYA
                           2.Kailash Acharya
                                Versus
                         THE STATE OF BIHAR
                             -----------

2. 08.7.2008. Petitioners apprehend their arrest in Puraini

P.S.Case No.21 of 2007 registered under Section 147,

341, 323, 307, 34 of the Indian penal Code, Section

27 of the Arms Act and pray for grant of

anticipatory bail.

Mr. Sunil Kumar Jha appears on behalf of the

petitioner. The State is represented by Mrs. Pandey,

Additional Public Prosecutor.

According to the prosecution, petitioner no.1

assaulted the informant by lathi. Thereafter, both

the petitioners went to the place of occurrence and

petitioner no.1 fired which, according to the

informant, has caused injury on his chest.

Having heard learned counsel for the party and

taking into consideration the nature of allegation

and materials available, I am not inclined to accede

to the prayer of the petitioner.

Application stands dismissed.

(C.K.Prasad,)

ahk