IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.549 of 2011
RAVI KUMAR SINGH, SON OF LATE RUDAL SINGH, RESIDENT OF VILLAGE-
CHHAPIYA, P.S.- EKMA, DISTRICT-SARAN.
Versus
THE STATE OF BIHAR
-----------
2. 28.01.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
This is an application for grant of anticipatory
bail in connection with Ekma P.S. Case No. 14 of 2008 for
the offence under Sections 328, 379/34 of the Indian Penal
Code in the order of District Judge referring to paras 3, 8,
9, 10, 11, and 12 that the witnesses supported the
prosecution case and hence the injury report was doctor
has mentioned that the informant was also crying that the
people has given me poisor mix with alcohol.
Hence, having regard to the facts and
circumstances of the case, I am not inclined to grant
anticipatory bail to the petitioner. However, if the petitioner
surrenders and prays for regular bail then the same may
be considered on its own merit without being prejudiced by
this order.
( Gopal Prasad, J.)
Amit