IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34040 of 2010
MUNDRIKA RAI @ MUNDRIKA RAI SON OF LATE
RAJESHWAR RAI, RESIDENT OF VILLAGE- SAMERA, P.S.
KOILWAR, DISTRICT-BHOJPUR - PETITIONER.
Versus
STATE OF BIHAR --OPP. PARTY.
-----------
4/ 26-03-2011 Heard the parties.
The petitioner apprehends his arrest in a criminal
prosecution registered under section 307/34 and some other
allied offences of the Indian Penal Code.
In an unfortunate incident, due to family dispute, the
petitioner, being elder brother of the informant, is said to have
assaulted him by ‘fasuli’ (sharp cutting weapon) on his head and
neck.
Learned counsel for the State, after going through the
case diary, submits that the informant has sustained injury on
the vital part of body.
In view of the nature of weapon used by the petitioner
for causing injury to his own younger brother, this Court is not
inclined to accede to the prayer made on behalf of the petitioner
for grant of anticipatory bail. Accordingly, his prayer for
anticipatory bail is rejected. He must surrender in connection
with Koilwar P.S. Case No. 109 of 2010 pending in the court of
Chief Judicial Magistrate, Bhojpur at Arrah, within four weeks
from today and, if so advised, seek regular bail.
( Birendra Prasad Verma, J.)
BTiwary/