High Court Patna High Court - Orders

Arun Sah &Amp; Anr vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Arun Sah &Amp; Anr vs State Of Bihar on 15 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.13096 of 2008
                            RAM CHANDRA BHAGAT & ANR
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

Cr.Misc. No.10618 of 2008
ARUN SAH & ANR
Versus
STATE OF BIHAR

———–

Cr.Misc. No.13622 of 2008
ANIL KUMAR BHAGAT @ ANIL BHAGAT
Versus
STATE OF BIHAR

———–

4 15.7.2008. Anil Kumar Bhagat alias Anil Bhagat petitioner in

Cr.Misc.No.13622 of 2008 and Arun Sah and Surendra Sah petitioners

in Cr.Misc.No.10618 of 2008 have already been arrested during the

pendency of the bail application. Accordingly their prayer for

anticipatory bail is rejected.

The informant of Rajapakar P.S.Cazse no.128 of 2007 is

S.I. of Rajapakar police station. She arrested one owner of Minor

Studio with illegal opium and during protest these two petitioners

along with other named accused and a mob of 250 persons came and

obstructed the police personnel in discharging their duties and also

assaulted them.

Considering the fact that the allegations are serious I do not

feel inclined to grant anticipatory bail to the petitioners of

Cr.Misc.No.13096 of 2008 namely Ramchandra Bhagat and Ramesh

Rai. Prayer for anticipatory bail is rejected.
-2-