IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33151 of 2010
Brij Kishore Singh, Son of Nand Lal Singh, resident of village-Paharpur-Ahlad,
P.S.-Sahebganj, District-Muzaffarpur. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
03 21.12.2010 The petitioner seeks anticipatory bail in connection
with Sahebganj P.S. Case No.140 of 2009 registered under Section-
364/34 of the Indian Penal Code read with Section-27 of the Arms
Act. Petitioner is not named in the F.I.R. but in course of
investigation several persons named the petitioner.
Learned counsel for the petitioner submits that it is the
family of the person abducted who has named the petitioner due to
personal enmity.
In my view, these facts are matter of records which can
be verified by the Court below with reference to materials available in
the case diary.
In the facts aforesaid, I am not inclined to grant
anticipatory bail to the petitioner. The petitioner may surrender within
four weeks from toady and the Court below would consider his case
without being prejudiced by order of this Court.
This application is disposed of accordingly.
Trivedi/ (Navaniti Prasad Singh, J.)