High Court Patna High Court - Orders

Vikarma Yadav & Ors. vs The State Of Bihar on 20 September, 2011

Patna High Court – Orders
Vikarma Yadav & Ors. vs The State Of Bihar on 20 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.31905 of 2011
                          1.Vikarma Yadav
                          2.Chandram Yadav
                             Both sons of late Awadh Yadav
                          3.Mutur Yadav
                          4.Birendra Yadav
                             Both sons of Brija Yadav
                          5.Sadhu Yadav son of Vikrama Yadav
                          6.Ramesh Yadav son of Dukhiya Yadav
                             All resident of village-Navadi, P.S.-Brahmpur,
                            District-Buxar.
                                                   Versus
                                          The State of Bihar
                                                 -----------

2. 20.9.2011. Heard learned counsel for petitioners and learned

counsel for the State.

The petitioners apprehend their arrest in connection with

a case registered for the offence punishable under sections 447, 341,

323, 504, 307 and 379/34 of the Indian Penal Code.

Taking into consideration the serious nature of

allegation, I am not inclined to grant anticipatory bail to the

petitioners. Accordingly, their prayer for grant of anticipatory bail is

rejected.

Md.S.                                         ( Ashwani Kumar Singh, J.)