IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19238 of 2010
PANCHAM SAH
Versus
STATE OF BIHAR
-----------
4 6.10.2010 Heard learned counsel for the parties.
There is case and counter case for the
occurrence of the same day for the same cause.
Petitioner along with 13 others is alleged to
have assaulted the deceased. Three injuries are
separately mentioned. On dissection near about
all the ribs of the deceased are found
fractured. Allegation of assault may be said
vague but stage is also of anticipatory bail.
Petitioner if was practicing lawyer, no document
is filed about his working in the court in any
specific case.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
However, petitioner is directed to
surrender in the court of Sub-Divisional
Judicial Magistrate, West Muzaffarpur in
Kathaiya P.S. Case No. 32 of 2009 and pray for
regular bail which shall be decided on its own
merit without being prejudiced by this rejection
order.
AI ( Mandhata Singh, J.)