High Court Patna High Court - Orders

Chandra Shekhar Yadav & Anr. vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Chandra Shekhar Yadav & Anr. vs The State Of Bihar on 19 September, 2011
        Patna High Court Cr.Misc. No.31863 of 2011 (2) dt.19-09-2011




                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.31863 of 2011
                     ======================================================

1. Chandra Shekhar Yadav, S/O Chechu Yadav,

2. Tetar Yadav, S/O Late Sarlu Yadav, both R/O VJill- Mahaptay under
P.s.- Katoriya, Distt.- Banka.

…. …. Petitioners
Versus
The State of Bihar
…. …. Opposite Party
======================================================

2 19-09-2011 Heard learned counsel for petitioner and learned

counsel for the State.

The petitioners apprehend their arrest in connection

with Complaint Case No. 1011 of 2009 pending before learned

S.D.J.M., Banka in which cognizance has been taken for the

offence punishable under Sections 376, 326, 323 and 34 of the

Indian Penal Code.

Taking into consideration, the nature of allegation, I

am not inclined to grant anticipatory bail to the petitioner.

Accordingly, the application for anticipatory bail of the

petitioner is rejected.

In case, the petitioner surrenders before learned court

below and seeks bail, the same shall be considered on its own

merit without being prejudiced in any manner by this order.

(Ashwani Kumar Singh, J)
Bhardwaj/-