High Court Patna High Court - Orders

Sahjahan Ansari &Amp; Ors vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Sahjahan Ansari &Amp; Ors vs State Of Bihar on 17 June, 2010
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.20597 of 2010
                   1.   SAHJAHAN ANSARI
                   2.   Abdul Hai Ansari
                   3.   Abdul Hafiz Ansari
                   4.   Abdul Mazid Ansari ........................ Petitioners
                                               Versus
                                           STATE OF BIHAR
                                            -----------

2. 17.06.2010 Heard the learned Counsel for the petitioner and

the learned counsel for the State.

Considering the nature of the allegations under

Sections 436/34 of the Penal Code, the petitioners being named

accused, this Court is not persuaded to grant anticipatory bail.

This application is rejected.

Any application for regular bail on behalf of the

petitioners shall be considered by the court below on its own

merit without being prejudiced by the present order.

Snkumar/

(Navin Sinha,J.)