IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2198 of 2011
PINTU KUMAR @ CHHOTU
Versus
THE STATE OF BIHAR
-----------
2. 22.02.2011. Heard learned counsels for the
petitioner, informant and the State.
The petitioner is apprehending his
arrest in connection with Jehanabad P.S.
Case No. 195 of 2010 registered under
Sections 147, 148, 149, 323, 307,308,
286,379 and 302 of the Indian Penal Code.
There is general allegation against
all the accused persons to have assaulted
the victim. Though there is specific
allegation against Tiju Yadav and Raj Kumar.
It is also submitted that the
occurrence took place on 02.04.2010 whereas
the First Information Report was lodged on
05.04.2010.
Learned counsel for the informant
submits that there is allegation against all
the accused persons to have assaulted and
the informant succumbed to injury.
Considering the aforesaid facts, I am
not inclined to grant anticipatory bail to
the petitioner.
Let the learned court below consider
-2-
the regular bail application of the
petitioner without being prejudiced by the
order of this court if the petitioner
surrenders and prays for regular bail within
four weeks from today.
With this observation, this
application is disposed off.
U.K. (Dinesh Kumar Singh,J)