High Court Patna High Court - Orders

Md.Afroj &Amp; Ors vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Md.Afroj &Amp; Ors vs The State Of Bihar on 7 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.43323 of 2010
                                1. MD.AFROJ
                                2. MD. AUJ @ DHANUA
                                3. MD. SAHIM
                                4. MD. SAFROJ
                                5. MD. KUTUBUDDIN @ GIDIK
                                6. MD. FAHIM
                                7. MD. YUSUF @ FIROJ
                                            Versus
                                   THE STATE OF BIHAR
                                             -----

02. 07.04.2011 Learned counsel for the petitioners seeks permission to

withdraw the application of petitioner no.2 as he has been arrested

by the police and the application has become infructuous with

regard to him.

Permission is accorded.

Accordingly, this application of petitioner no.2 is

dismissed as withdrawn.

Heard learned counsel for the rest petitioners and the

state.

Nine accused persons including petitioners are alleged

for firing with intention to kill. Total six injuries are found on

person. Victim’s counter case and land dispute is taken as defence is

not going to favour the petitioners.

Accordingly, petitioner nos.1 and 3 to 7’s prayer for

anticipatory bail stand rejected.

Vikash                                             (Mandhata Singh, J.)