IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18147 of 2010
1. BISHUN SARDAR
2. CHANDAN SARDAR @ CHANDAN KUMAR
SARDAR
Versus
THE STATE OF BIHAR
-----------
2/ 15/06/2010 Heard learned counsel for the petitioners and
learned counsel for the State.
Considering the nature of allegations against
the petitioners of having consumed eatables and indulged
in a fracas on price being demanded this Court is not
persuaded to grant them the privilege of anticipatory bail.
The application is rejected.
Any application for regular bail on their behalf
is directed to be considered by the court below on its own
merits without being prejudiced by the present order,
preferably on the date that they surrender inclusive of
the submission of grant of regular bail to other co-
accused.
KC ( Navin Sinha, J.)