High Court Patna High Court - Orders

Kamlesh Yadav @ Kameshwar Yadav … vs State Of Bihar on 9 November, 2010

Patna High Court – Orders
Kamlesh Yadav @ Kameshwar Yadav … vs State Of Bihar on 9 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.40034 of 2010
                     1. Kamlesh Yadav @ Kameshwar Yadav
                     2. Lallu Yadav
                     3. Jhunna Yadav @ Nandji Yadav
                     4. Kuldeep Yadav All R/O Parmanpur, PS Koransarai, Distt.
                     Buxar
                                               VERSUS
                     The State of Bihar
                                                       --------

2 9.11.2010 Heard learned counsel for the petitioners and

learned counsel for the State.

It has been submitted that occurrence took place

on account of dispute over right of irrigation and there is case

and counter case. It has been submitted that one of the injured

from the side of the informant has sustained one grievous injury.

Learned counsel for the State points out that the injuries shown

on the side of the petitioners are simple in nature and the case

was also lodged after several hours whereas the present case

was lodged soon after the occurrence.

The submissions on behalf of the petitioners may

be relevant and weighty for considering their prayer for regular

bail but it is not found to be a fit case for grant of anticipatory

bail. The prayer is rejected. This order shall not prejudice the

case of the petitioners for regular bail on all the grounds raised

above.

    sk                                                    (Shiva Kirti Singh, J.)