IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31184 of 2011
Kairu Mandal @ Kiranand Mandal son of
Late Sohan Mandal, resident of village-
Belai, P.S.-Forbesganj (Simraha),
District-Araria.
Versus
The State of Bihar
-----------
2. 15.9.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner apprehends his arrest in connection with
Forbesganj (Simraha) P.S. Case No.19 of 2011 registered for the
offence punishable under sections 304B/34 of the Indian Penal
Code.
In view of serious nature of allegation, I am not inclined
to grant anticipatory bail to the petitioner. Accordingly, prayer for
grant of anticipatory bail is rejected.
Md.S. ( Ashwani Kumar Singh, J.)