IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23692 of 2011
Vinod Kumar Gupta, S/o Sri Shukdeo Prasad Gupta, resident of village-
Imiliya, P.S.-Sewarahi, District-Kushinagar (U.P.)
Versus
The State of Bihar
-----------
3 27.09.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence under Sections 302, 201 and 394 of
the Indian Penal Code.
Considering the serious nature of allegation, I am not
inclined to grant anticipatory bail to the petitioner.
Accordingly, the application for anticipatory bail is
rejected.
Sanjeet/ (Ashwani Kumar Singh, J.)