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.)