High Court Patna High Court - Orders

Ravindra Singh @ Ravindra Kr. … vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Ravindra Singh @ Ravindra Kr. … vs The State Of Bihar on 26 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.5677 of 2011
                      RAVINDRA SINGH @ RAVINDRA KR. SINGH
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 26.04.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in connection with Gaighat P.S. Case

No. 276 of 2009 registered under Sections

341, 323,404,324,370/34 of the I.P.C.

The accusation against the

petitioner is that the petitioner alleged to

have assaulted Subodh Kumar Singh with Farsa

causing injury. There is land dispute but

the nature of injury does not persuade this

court to grant anticipatory bail to the

petitioner.

Let the learned court below consider

the regular bail application of the

petitioner and try to dispose off the same

preferably on the same day considering the

fact that there is land dispute between the

parties and the fact that other accused

persons have been granted anticipatory bail

if the petitioner surrenders and prays for

regular bail within a period of four weeks
2

from today.

With this observation, this

application is disposed off.

U. K. ( Dinesh Kumar Singh, J)