IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43316 of 2010
Md.Ibran @ Imran, son of Late Akhtar, resident of village-
Amaridah, P.S.- Khodawandpur, District- Begusarai.
Versus
The State Of Bihar
-----------
2. 26.3.2011 The petitioner prays for anticipatory bail in
a case under Sections 147,148,341,323,307 and 379 of
the Indian Penal Code.
The allegation in the FIR is that the
informant who is a lady was inflicted with blows on her
head with iron rod by the five accused persons
including the petitioner on her declining to withdraw
the police case which she had filed.
Learned counsel for the petitioner submits
that the petitioner is not accused in the other police
case.
However, it is evident from the materials
on the record that the informant had received a
grievous injury resulting in fracture of skull bone.
Thus, on a consideration of the facts and
circumstances of the case, this Court does not consider
it a fit case for the grant of anticipatory bail to the
petitioner. The prayer is accordingly rejected.
2
However, the rejection of the anticipatory
bail shall not prejudice the petitioner if he surrenders
and prays for bail in the court below.
S.Pandey ( Ramesh Kumar Datta, J.)