High Court Patna High Court - Orders

Nanhu Ram @ Ramesh Ram & Anr. vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Nanhu Ram @ Ramesh Ram & Anr. vs The State Of Bihar on 27 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.29684 of 2011
                 1. Nanhu Ram @ Ramesh Ram, S/o Chanardhan Ram,
                    R.o Vill-Heneya, P.S-Kuttumba, Dist-Aurangabad.
                 2. Umesh Ram, S/o Chanardhan Ram, R/o Vill-
                    Heneya, P.S-Kuttumba, Dist-Aurangabad.
                                             Versus
                                     1. The State of Bihar
                                         -----------------

02. 27.09.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 302, 307 and 324/34 of

the Indian Penal Code and Sections 3/4 of Witch Craft

(Prohibition) Act.

Considering that the deceased was done to death

because the petitioners believed that she was a witch, I

am not inclined to grant anticipatory bail to the

petitioners. The prayer for bail is rejected.

(Anjana Prakash, J.)
Vikash/-