High Court Patna High Court - Orders

Suresh Yadav vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Suresh Yadav vs The State Of Bihar on 25 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.32987 of 2011
              1. Suresh Yadav S/O Late Sitaram Yadav R/O Village -
              Jibachhpur, P.S. Gamaharia, Distt. - Madhepura
                                      Versus
              1. The State Of Bihar
                                           -----------

2. 25.10.2011 Heard learned counsel for the petitioner

and the State.

The defence in a police case under Section

307 and other provisions of the Penal Code is of a

case and counter case. The injuries are primarily

simply in nature.

The impugned order notices injury no. 1 on

a vital part of the head fatal to life.

In view of the nature of the injury

attributed to the petitioner, the Court is not

persuaded to grant the privilege of anticipatory bail.

The application is rejected.

Any application for regular bail on behalf of

the petitioner shall be considered on its own merits

without being prejudiced by the present order.

P. Kumar                                               ( Navin Sinha, J.)