High Court Patna High Court - Orders

Shambhu Ram vs The State Of Bihar on 30 August, 2011

Patna High Court – Orders
Shambhu Ram vs The State Of Bihar on 30 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.29244 of 2011
                    ======================================================
                    Shambhu Ram, son of Lakhi Chandra Ram, resident of village Sasa Musa,
                    Nauka Tola, Police Station Kuchaikote, District Gopalganj
                                                                         .... .... Petitioner/s
                                                      Versus
                    The State Of Bihar
                                                                     .... .... Opposite Party/s
                    ======================================================
                    Appearance :
                    For the Petitioner/s       :      Mr.
                    For the Opposite Party/s     :     Mr.
                    ======================================================
                    CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                    ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)

2 30-08-2011 Heard Counsel for the petitioner and the A.P.P.

representing the State.

The petitioner is apprehending his arrest in a case

under Section 307 and other allied sections of the Indian Penal

Code.

The petitioner is said to have assaulted the informant

with a sword, causing grievous injury.

In the circumstances aforesaid, I do not think it a fit

case for grant of anticipatory bail. This application is

accordingly dismissed.

(Sheema Ali Khan, J)
Prabhakar Anand/-