High Court Patna High Court - Orders

Lal Babu Mishra And Anr. vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Lal Babu Mishra And Anr. vs The State Of Bihar on 26 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.43993 of 2010
    1. LAL BABU MISHRA, SON OF JAGDEO MISHRA
    2. KUNDAN MISHRA @ KUNDAN KUMAR, SON OF LAL BABU
       MISHRA.
    BOTH RESIDENT OF VILLAGE SURAULI, P.S. BIBHUTIPUR, DISTRICT
    SAMASTIPUR. --- PETITIONERS
                                  Versus
    1. THE STATE OF BIHAR ---- OPPOSITE PARTY

                                    -----------

2 26.3.2011 The petitioner no. 1 has already been arrested and

is in custody. Counsel for the petitioner is permitted to

withdraw the anticipatory bail application of petitioner no.

1.

Petitioner no. 2 is apprehending his arrest in a

case under Sections 341, 323, 324 and 307/34 of the Indian

Penal Code.

As far as petitioner no. 2 is concerned, there is

allegation that he gave Lathi and Farsa blow to the

informant.

Considering the allegation, I am not inclined to

grant bail to the petitioner no. 2.

This application is dismissed.

Sanjay                                                (Sheema Ali Khan, J.)