IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34076 of 2011
Harendra Ram & Ors.
Versus
The State Of Bihar
2. 12.10.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in connection with Sarai Ranjan
P.S. Case No. 41 of 2004 registered under
Sections 302/34 of the Indian Penal Code.
It is submitted that there is
general and omnibus allegation against the
petitioners and other accused persons have
been acquitted vide Sessions Trial No. 45 of
2005.
This Court is not inclined to
interfere only because the case was
instituted in 2004.
Considering the fact that other
accused persons have been acquitted and the
petitioner nos. 3, 4 and 5 are the female
members, let the learned court below
consider the regular bail application of the
petitioners and try to dispose off the same
preferably on the same day if the
petitioners surrender and pray for regular
bail within a period of six weeks from
2
today.
With the above observation, the
anticipatory bail application of the
petitioners is disposed off.
Let the order be faxed to the
learned C.J.M. Samastipur in connection with
Sarai Ranjan P.S. Case No. 41 of 2004 at the
cost of the petitioners.
U. K. ( Dinesh Kumar Singh, J)