High Court Patna High Court - Orders

Lalit Yadav vs The State Of Bihar on 7 July, 2008

Patna High Court – Orders
Lalit Yadav vs The State Of Bihar on 7 July, 2008
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.21235 of 2008
                             LALIT YADAV
                                Versus
                         THE STATE OF BIHAR
                                   -----------

3. 07.7.2008. Petitioner apprehends his arrest in

Belchhi P.S.Case No.46 of 2007 registered under

Section 341, 504, 323, 324, 307 of the Indian

Penal Code, Section 27 of the Arms Act and prays

for grant of anticipatory bail.

Mr.Rajeev Ranjan Sinha appears on

behalf of the petitioner and the State is

represented by Mr. Nawal Kishore Prasad,

Additional public Prosecutor.

Allegation against the petitioner is of

causing fire-arm injury.

Having heard counsel for the party and

taking into consideration the nature of

allegation and material available, I am not

inclined to accede to the prayer of the

petitioner.

Application stands dismissed.

(C.K.Prasad)

ahk