IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13081 of 2008
SK. NANHAK '
Versus
STATE OF BIHAR
With
Cr.Misc. No.12314 of 2008
SK.NESAR
Versus
STATE OF BIHAR
-----------
03 9.7.2008 Petitioners apprehend their arrest in Purshotampur
P.S. case No. 44 of 2003 registered under Section
147,148,149,323,324,307,302 ,109 of the Indian Penal Code and 25
(1B),26,27 of the Arms Act and pray for grant of anticipatory bail.
Mr. Ramagya Singh,appears on behalf of the
petitioners. State is represented by Mr. Choudhary, Additional Public
Prosecutor.
According to the prosecution, at the instigation of
accused Sk. Nanhak, (petitioner in Cr. Misc. No. 13081 of 2008) Sk.
Nesar (petitioner in Cr. Misc. No. 12314 of 2008), had shot dead the
deceased. A large number of witnesses have supported the case of the
prosecution.
In view of the nature of allegation and material
available, I am not inclined to accede to the prayer of the petitioners.
Applications stand dismissed.
(Chandramauli Kr. Prasad,J.)
A.Kumar