High Court Patna High Court - Orders

Ashok Das vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Ashok Das vs The State Of Bihar on 19 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.31771 of 2011
                 Ashok Das, Son of Sri Chandradeo Das, P.S.-Matiyar Kela, P.S.-
                 Sahiyara, District-Sitamarhi.                .............Petitioner
                                                  Versus
                 The State of Bihar                           ...........Opp. Party.
                                               --------------

2 19.10.2011 Heard learned counsel for the petitioner and learned

counsel appearing on behalf of the State.

The petitioner apprehends his arrest in connection with a

case registered for the offence under Section 302/34 of the Indian

Penal Code.

The petitioner is named in the F.I.R. There is specific

allegation against him.

Considering the serious nature of allegation, I am not

inclined to grant anticipatory bail to the petitioner.

Accordingly, the application for grant of anticipatory bail

is rejected.

     Sanjeet                                      (Ashwani Kumar Singh, J.)