IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28253 of 2011
Manki Devi & Anr.
Versus
The State Of Bihar
2 14.9.2011
Heard learned counsel for the petitioners and the
counsel appearing on behalf of the State.
This application has been filed for grant of
anticipatory bail to the petitioners in a case under sections
364, 302 and 201/34 of the Penal Code.
Earlier the prayer for anticipatory bail of the
petitioners was dismissed on 19.11.2009. The present
application has been filed on 19.8.2011, almost after two
years.
The allegation is that the deceased was killed and
his body was cremated. The case has been found to be true.
The informant has supported the case.
In the circumstances this court does not find it a fit
case for grant of anticipatory bail. This application is
dismissed.
haque ( Sheema Ali Khan, J.)