High Court Patna High Court - Orders

Shambhu Paswan vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Shambhu Paswan vs The State Of Bihar on 4 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20201 of 2011
        Shambhu Paswan, Son of Late Sunar Paswan, resident of Village Nawtan, P.S.
        Sangrampur, District East Champaran.
                                                                           ---------- Petitioner
                                         Versus
        The State Of Bihar
                                                                      -------- Opposite Party
                                        -----------

03/- 04/08/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is one of the named accused in this case

relating to dispute of crops cutting, carries specific allegation of

giving farsa blow on the head of sister-in-law of the informant and as

submitted, the injury report, Annexure – 2, substantiate the allegation

against the petitioner.

Considering the facts and circumstances of the case,

petitioner does not deserve the privilege. Hence, prayer for

anticipatory bail of the above named petitioner, in connection with

Sangrampur P.S. Case No. 127 of 2010, pending in the court of Chief

Judicial Magistrate, Motihari, is hereby rejected.

       Praveen/-                                   ( Akhilesh Chandra, J.)