IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17819 of 2008
KEDAR SINGH & ORS
Versus
THE STATE OF BIHAR
-----------
03 8.7.2008 Petitioners apprehend their arrest
in Sandesh ( Pawana) P.S. case No. 162
of 2007 registered under Section 147,
323,504,341,380 of the Indian Penal Code
and Section 27 of the Arms Act and pray
for grant of anticipatory bail.
Mr. Akhileshwar Prasad Singh,
appearing on behalf of the petitioners
submits that the entire allegation made
against the petitioners is false.
According to the prosecution,
petitioners entered the Kirana shop of
the informant and petitioner no.1 Kedar
Singh is alleged to have assaulted the
informant and dragged him out from the
shop. Further allegation is that in the
occurrence he was assaulted by butt of
the pistol and Lathi and petitioner
no.6 Birendra Singh had removed cash. A
large number of witnesses have supported
the case of the prosecution during the
course of investigation.
2
Mr. Ramesh Chandra, Additional
Public Prosecutor appears on behalf of
the State.
In view of the nature of allegation and
material available, I am not inclined to
accede to the prayer of the petitioners.
Application stands dismissed.
(Chandramauli Kr.Prasad,J.)
A.Kumar