IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.18668 of 2010
MRITUNJAY KUMAR SAH @ MIRTUNJAY KUMAR, S/O RAJO SAH,
R/O GANGAPUR SARWANI TOLA, P.S. PATWARA, DISTRICT
MADHEPURA .. PETITIONER
Versus
THE STATE OF BIHAR .. OPPOSITE PARTY
****
/3/ 23.06.2010 Heard the counsel for the parties.
2. This application is for anticipatory bail for
offence under Sections 307 and other allied sections of the Indian
Penal Code, 27 of the Arms Act and 3 and 4 of the Dian (Witch)
Act.
3. It has been submitted that the petitioner along
with his brother and unknown persons armed with rifle and pistol
fired causing injury to the informant. Injury report is annexed as
Annexure 2. The learned counsel for the petitioner submits that
no injury was found.
4. Having regard to the nature of the case, I am
not inclined to grant anticipatory bail to the petitioner.
5. The prayer for bail is rejected.
( Gopal Prasad, J. )
S.A.