High Court Patna High Court - Orders

Sanjay Prasad Singh vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Sanjay Prasad Singh vs The State Of Bihar on 24 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.26388 of 2011
                                    Sanjay Prasad Singh
                                           Versus
                                   The State Of Bihar
                            ----------------------------------

3. 24.10.2011. Heard learned counsel appearing on behalf

of the petitioners and the learned counsel

appearing on behalf of the State.

The petitioner apprehends his arrest in

connection with a case arising from Sangrampur

P.S.Case No.88 of 2010 for the offences punishable

under sections 341, 323, 324,307,338,379,448,504/34

of the Indian Penal Code.

The allegation against the petitioner is

of assaulting the informant by means of Khanti on

his head and which allegation finds support from

the injury report placed at Annexure-3.

In that view of the matter, no case for

anticipatory bail is made out and hence the prayer

rejected.

Consequently, the bail application is

dismissed.

The petitioner may surrender and make

prayer for grant of regular bail before the court

below and which shall be considered and disposed of

on its own merits without being prejudiced by the

order passed in the present proceedings.

ahk
(Jyoti Saran, J.)