High Court Patna High Court - Orders

Molo Kamti @ Moli Kamti And Ors. vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Molo Kamti @ Moli Kamti And Ors. vs The State Of Bihar on 28 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.18284 of 2011
          1. Molo Kamti @ Moli Kamti s/o Sri Bulan Kamti,
          2. Chandra Mohan Thakur S/o Late Raghunath Thakur,
          3. Ranjan Kumar @ Ranjan Kumar Gupta son of Shri Ashutosh Kumar Gupta,
          4. Ashok Thakur son of Late Ramjee Thakur,
          5. Anil Kumar Das @ A. K. Das S/o Late Pitamber Lal Das &
          6. Vijayanand Pathak @ V. N. Pathak son of Ambikanand Pathak
                                                                       ...Petitioners
                                      Versus
        The State Of Bihar                                                ....OP
                                     -----------

5/ 28.07.2011 Heard learned counsel for the petitioners and the State.

The petitioners seek anticipatory bail in a case instituted

for the offence under sections 406, 409, 420, 120-B, 504 of the

Indian Penal Code.

Considering the nature of allegation, I am not inclined to

grant anticipatory bail to petitioners.

Prayer for anticipatory bail is rejected.

          JA/-                                                 (Anjana Prakash,J.)