IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28350 of 2011
Sujay Singh @ Sujay Kumar Singh son of Ranjeet Singh
Versus
The State Of Bihar
-----------
For the Petitioner : Mr. Manish Kumar No.2, Advocate
For the State : Dr. Indivar Kumar, Addl. P.P.
———-
2. 20.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence u/ss.147, 148, 149, 341, 448, 323,
324, 307, 337, 504, 302 of the Indian Penal Code and 27 of
the Arms Act.
Considering that there is an allegation against the
petitioner of having fired at the deceased, I am not inclined to
grant anticipatory bail to the petitioner.
The prayer for anticipatory bail is rejected.
Narendra/ ( Anjana Prakash, J. )