IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17246 of 2010
1. SIKANDAR YADAV
2. Birju Yadav
3. Happy Yadav
Versus
STATE OF BIHAR
-----------
3. 14.6.2010 Heard learned counsel for the petitioners and
the State.
Considering the nature of allegations under
Sections 323, 504, 506/34, 379/34 of the Penal Code,
Section 27 of the Arms Act and Section 3(1)(v)(x) of the
SC/ST (Prevention of Atrocities) Act, this Court is not
persuaded to grant the privilege of anticipatory bail.
The application is rejected.
Any application for regular bail on behalf of
the petitioners is required to be considered in like
manner as that of co-accused Kali Yadav, with common
allegation, granted bail in Cr. Misc. No. 11491 of 2010,
without being prejudiced by the present order.
P. Kumar (Navin Sinha, J.)