IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26744 of 2011
Dhannu Bind @ Dhanjee @ Dhannu Bin, Son of Patrang Bind, Resident of Village Sunderpur
Barja,PS Behea, District Bhojpur ---- Petitioner
Versus
The State of Bihar ---- Opposite Party
-----------
2 10.8.2011 Heard learned counsel for the petitioner and the counsel
appearing on behalf of the State.
Petitioner is apprehending his arrest in a case under
Sections 147, 148, 149, 341, 342, 307, 323, 324 and 302 of the
Indian Penal Code.
Learned counsel for the petitioner submits that he has
only been named as member of the mob. It is further submitted that
he was not well and was treated at Maharashtra in a hospital on
26.8.2010.
Considering the fact that the informant’s husband has
died in the occurrence and her mother-in-law has been injured, I do
not think that this is a fit case for granting anticipatory bail to the
petitioner.
This application is dismissed.
Sanjay (Sheema Ali Khan, J.)