High Court Patna High Court - Orders

Brij Kishore Rai &Amp; Ors vs State Of Bihar on 15 June, 2010

Patna High Court – Orders
Brij Kishore Rai &Amp; Ors vs State Of Bihar on 15 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18097 of 2010
                               1. BRIJ KISHORE RAI
                               2. Birendra Rajbhar
                               3. Mahendra Rajbhar
                               4. Baijnath Rajbhar
                               5. Surendra Rajbhar
                               6. Munna Rajbhar
                                           Versus
                                   STATE OF BIHAR
                                        -----------

2. 15.6.2010 Heard learned counsel for the petitioners

and the State.

The defence of the petitioners in a Police

case under Sections 435 and 436/34 of the Penal

Code is that there has been no fire at the house of the

informant when there is otherwise a case and counter

case between them on account of the land dispute.

In view of the specific assertion in the F.I.R.

that the petitioners set fire to the house of the

informant, this Court is not persuaded to grant the

privilege of anticipatory bail.

The application is rejected.

In any application for regular bail, the Court

below is obliged to consider from the case diary if sign

of any fire have been found at the house of the

informant and in that light decide the prayer for

regular bail, without being prejudiced by the present

order.

P. Kumar                                             ( Navin Sinha, J.)