IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26587 of 2011
1. Satyadeo Chaudhary,
2. Bhabhikhan Chaudhary @ Bibhishan Chaudhary &
3. Shambhu Choudhary all sons of Late Moti Chaudhary ...Petitioners
Versus
The State Of Bihar ...OP
-----------
2/ 08.09.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek anticipatory bail in a case instituted
for the offence under sections 447, 341, 323, 324, 380 and 504/34 of
the Indian Penal Code.
Since the petitioners have initially surrendered and were
granted bail, this application for anticipatory bail is not
maintainable.
However, if and when the petitioners surrender before
the court below for seeking regular bail, the court will consider as to
whether they have misused the privilege of anticipatory bail in the
meantime and if it is found that they have not misused the privilege
of anticipatory bail, the court below shall consider the desirability of
releasing them on bail.
JA/- (Anjana Prakash,J.)