IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18686 of 2011
Subodh Yadav, son of Late Akhleshwari Yadav
Versus
The State Of Bihar
----------------------------------
4. 22.11.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 394 and 411 of the Indian Penal
Code.
It has been submitted that the petitioner is not
named in the First Information Report and three months later
when one of the allegedly looted Mobile was recovered from
the house of the petitioner, he was implicated in this case and
also confessed his guilt.
Considering the same, I am not inclined to grant
bail to the petitioner at this stage.
The prayer for bail is rejected.
However, the petitioner my review his prayer for
bail after framing of charge if his case is not bifurcated.
( Anjana Prakash, J.)
S.Ali