IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.22455 of 2011
Kamran
Versus
The State Of Bihar
2 4.8.2011
Heard learned counsel for the petitioner and the State.
The petitioner seeks anticipatory bail in a case instituted for
the offence under Sections 307/34, 341/34 of the Indian Penal Code.
Considering that there is allegation against the petitioner of
having inflicted dagger blow on the informant, I am not inclined to
grant anticipatory bail to the petitioner.
Prayer for anticipatory bail is rejected.
(Anjana Prakash, J.)
S.P.