IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.18679 of 2010
1. BIDYA SAGAR SINGH @ BIDYA SAGAR MAHTO
2. KASHI NATH SINGH @ KASHI NATH MAHTO
BOTH SONS OF LATE RAM GOBIND MAHATON
3. PINTU KUMAR @ PINTOO MAHTO, S/O BIDYA SAGAR
MAHATON
4. SHYAM NANDAN BHAGAT, S/O LATE RAM GATI BHAGAT
ALL RESIDENTS OF VILLAGE GOPALPUR, P.S. CHANDI,
DISTRICT BHOJPUR .. PETITIONERS
Versus
THE STATE OF BIHAR .. RESPONDENT
****
/3/ 23.06.2010 Heard the counsel for the parties.
2. This is an application for anticipatory bail for
offence under Section 307 and allied sections of the Indian Penal
Code.
3. There is allegation that there was dispute for
nala in which Pintu gave khanti blow on the head of the
informant and others assaulted him.
4. Having regard to the facts and circumstances
of the case, I am not inclined to grant anticipatory bail to the
petitioners. The prayer for bail is rejected.
5. However, if the petitioners surrender and pray
for regular bail before the Court below that will be considered on
it’s own merit without being prejudiced of this order.
( Gopal Prasad, J. )
S.A.