High Court Patna High Court - Orders

Vimlesh Rai &Amp; Ors vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Vimlesh Rai &Amp; Ors vs State Of Bihar on 8 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.32095 of 2010
    1.   VIMLESH RAI, SON OF LATE DAMODAR RAI
    2.   VINAY RAI @ RAM VINAY PATEL, SON OF LATE YOGENDRA RAI
    3.   KAMLESH RAI
    4.   MAHESH RAI, BOTH SONS OF SOPENDRA RAI
    5.   SOPENDRA RAI, SON OF LATE BACHAN RAI, ALL RESIDENT OF VILLAGE
         MOHANI MANDAL, P.S. MAJORGANJ, DISTRICT SITAMARHI
                                                        ------ PETITIONERS
                                        Versus
                     THE STATE OF BIHAR ----- OPPOSITE PARTY
                                       -----------

2 8.10.2010 Heard leaned counsel for the petitioners and the

counsel appearing on behalf of the informant.

Petitioners are seeking anticipatory bail in a case under

Sections 341, 323, 324, 307 and 504 read with Section 34 of the

Indian Penal Code.

There is a case and counter case in which it is said that

six persons have assaulted two persons. The injured have been

treated in the Patna Medical College & Hospital.

In the facts aforesaid, I am not inclined to grant bail to

these petitioners. This application is dismissed.

           Sanjay                                              ( Sheema Ali Khan, J.)