High Court Patna High Court - Orders

Saket Kumar Thakur vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Saket Kumar Thakur vs The State Of Bihar on 16 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.24863 of 2011
                     Saket Kumar Thakur, S/o Sri Ram Balak Thakur.
                                           Versus
                                    The State of Bihar
                                      ------------------

02. 16.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is apprehending his arrest in a

case registered under Section 304B of the Indian Penal

Code.

Considering that there is allegation levelled

against the petitioner of having caused the death of the

complainant who later died and, therefore, it is a dying

declaration, I am not inclined to grant anticipatory bail to

the petitioner. The prayer for bail is rejected.

(Anjana Prakash, J.)
Vikash/-