High Court Patna High Court - Orders

Sanjay Kumar @ Sanjay Das vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Sanjay Kumar @ Sanjay Das vs The State Of Bihar on 12 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.34304 of 2011
                 ======================================================
                 Sanjay Kumar @ Sanjay Das, son of Bharat Das, resident of village-Nakta
                 Diyara, P.S. Digha, District-Patna.
                                                                      .... ....   Petitioner
                                                       Versus
                 The State of Bihar
                                                       .... .... Opposite Party
                 ======================================================
                 Appearance :
                 For the Petitioner     : None
                 For the Opposite Party : None
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                 ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

2 12-10-2011 Despite repeated calls, none appears on behalf of the

petitioner to press this application. However, this Court has

perused the case record and finds that petitioner apprehends his

arrest in a criminal prosecution registered under Section 307/34 of

the Indian Penal Code and some other allied offences.

According to the prosecution case, the petitioner is alleged

to have assaulted the informant by Garasa (a sharp cutting

weapon) on the head of the informant causing injury to him.

In view of nature of allegation and the weapon used by the

petitioner, this Court is not inclined to accede to the prayer made

on behalf of the petitioner for anticipatory bail. Accordingly it is

rejected.

In the facts and circumstances, the petitioner is directed to
2

surrender within four weeks from today in connection with Digha

P.S. Case No. 90 of 2011 dated 03.07.2011 pending in the court of

learned Chief Judicial Magistrate, Patna and if so advised, seek

regular bail, which shall be considered on its own merits without

prejudice by the present order.

(Birendra Prasad Verma, J)

Devendra/-