IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22062 of 2008
DWARIKA YADAV @ BIDHAYAK JEE @ BACHAN JEE
Versus
THE STATE OF BIHAR
-----------
3. 2.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Sections
147,148,149,386,212,216 of the Indian Penal Code and Section 17 of
the Criminal Law Amendment Act.
The petitioner is alleged to be participated in collecting the
levy and was a member of the extremists Moist group. One of the co-
accused Surendra Ram was arrested in the same occurrence and he
has disclosed the name of 13 of his associates. The petitioner being
one of them. The petitioner is accused in seven criminal cases
Learned counsel for the petitioner submits that the petitioner
is on bail in six cases.
However, considering that the petitioner has time and again
violated the orders and is involved in the criminal activities, I am not
inclined to grant bail to the petitioner for the present.
The petitioner may renew his prayer for bail after six
months.
The bail petition of the petitioner is rejected with the
aforesaid observation.
U.K. (Sheema Ali Khan,J)