IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29151 of 2011
1. Israil Mian.
2. Islam Mian.
3. Mahmood Mian, All sons of Nek Mohammad Mian.
4. Hakik Mian.
5. Safik Mian.
6. Rafik Mian, All sons of Subhan Mian.
7. Aftab Alam.
8. Muzamil Hussain, Both sons of Karim Mian.
9. Sattar Mian, Son of Pir Mohammad.
10. Tabarak Mian, Son of Sattar Mian.
11. Naim Mian.
12. Kalam Mian, Both sons of Gafur Mian.
13. Manzar Mian.
14. Maksood Mian.
15. Mansoor Mian.
16. Manzoor Mian, All sons of Farman Mian.
17. Noordin Mian, Son of Isahak Mian.
18. Masoor Hazam, Son of Bhola Mian.
All resident of Village Asharam Patkhauli, PS Bairia, District West Champaran at Bettiah.
----- Petitioners
Versus
The State Of Bihar ----- Opposite Party
-----------
3 24.10.2011 Heard learned counsel for the
petitioners and the counsel appearing on behalf
of the State.
Petitioners are seeking anticipatory
bail in a case under Section 302 and other
allied sections of the Indian Penal Code.
Learned counsel for the petitioners
submits that there is no specific allegation
against these petitioners. The specific
allegation is levelled against Sahzaad. It is
further submitted that cause of death is injury
no. 1 which led to septicemia after 23 days of
the occurrence.
2
Considering the aforesaid facts, I am
not inclined to grant anticipatory bail to the
petitioners. At this stage, the petitioners
submit that some persons similarly situated to
the petitioners have been granted regular bail
by this Court. Considering this aspect, the
Court concerned may pass appropriate orders if
the petitioners surrender in this case and seek
regular bail.
This application is dismissed.
Sanjay (Sheema Ali Khan, J.)