High Court Patna High Court - Orders

Ramanand Yadav vs State Of Bihar on 13 September, 2010

Patna High Court – Orders
Ramanand Yadav vs State Of Bihar on 13 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.31163 of 2010
                     RAMANAND YADAV, S/o Late Gohal Yadav.
                                     Versus
                              THE STATE OF BIHAR
                                    -----------

02. 13.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 147, 148, 149, 324, 326, 307

and 353 of the Indian Penal Code and later on Section

302 IPC was added and Sections 25(1-B) A, 26, 27 and 35

of the Arms Act.

Considering that the petitioner has remained

absconding for about five years, I am not inclined to grant

bail to the petitioner. The prayer for bail is rejected.

However, he may renew his prayer for bail after framing of

charge.

The trial court is directed to expedite the trial

and conclude it within a reasonable time.

It is made clear that the petitioner’s case shall

not be bifurcated for reasons of commitment or framing of

charge and in case it is done this Court shall not consider

the prayer of the petitioner.

(Anjana Prakash, J.)
Vikash/-