High Court Patna High Court - Orders

Naresh Mandal vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Naresh Mandal vs State Of Bihar on 9 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20866 of 2010
                            NARESH MANDAL son of Dafali Mandal
                                             Versus
                                     STATE OF BIHAR .
                                               with
                                 Cr.Misc. No.24338 of 2010
                NANDU MANDAL @ NANDLAL MANDAL son of Baleswar Mandal
                                             Versus
                                     STATE OF BIHAR .
                                           -----------

2. 9.7.2010 Heard Learned counsel for the petitioners and the State.

No doubt there was dispute in between the parties and

allegation is vague and omnibus about firing and causing assault by

means of lathi but the hour when the victims were attacked is mid-night.

All named accused are known to the informant and witnesses disentitles

petitioners for anticipatory bail.

Accordingly, prayer of the petitioners is rejected.

However, petitioners are directed to surrender in the court

below and pray for regular bail.

      Sudip                                            ( Mandhata Singh,J )