IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22521 of 2011
Anil Yadav, son of late Jatashankar Yadav
Versus
The State Of Bihar
-----------
2. 05.08.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence under Sections 147, 148, 149 and 302
of the Indian Penal Code.
Considering that the petitioner was a member of
the mob in which one person was shot dead, I am not inclined
to grant anticipatory bail to the petitioner.
The prayer for bail is rejected.
( Anjana Prakash, J.)
S.Ali