High Court Patna High Court - Orders

Ranjan Prasad & Anr. vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Ranjan Prasad & Anr. vs The State Of Bihar on 11 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.37098 of 2011
                   ======================================================

1. Ranjan Prasad, S/O Sri Tanik Mahto.

2. Sanjay Prasad, S/O Sri Kameshwar Prasad.

…. …. Petitioners
Versus
The State of Bihar
…. …. Opposite Party
======================================================

2 11-11-2011 In view of the facts stated in the F.I.R. relating to

offence under Sections 342, 307/34 of the Indian Penal Code in

connection with Gardanibagh P.S. Case No. 119 of 2011 and

statement made in the affidavit in support of bail application, in

my opinion, it is not a fit case in which applicants should be

released on bail.

Accordingly, the application for anticipatory bail of

the applicants is rejected. However, it is open for the applicants

to file regular bail application.

(Prakash Chandra Verma, J)

Bhardwaj/-