High Court Patna High Court - Orders

Kaushlendra Singh @ Gandhi vs The State Of Bihar on 2 July, 2010

Patna High Court – Orders
Kaushlendra Singh @ Gandhi vs The State Of Bihar on 2 July, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.20295 of 2010
                   KAUSHLENDRA SINGH @ GANDHI SON OF SRI SHIVDHAR SINGH
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

3. 2.7.2010 Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 341, 323, 324, 307 and 379/34 of the

Indian Penal Code.

The prosecution case is that the accused persons

assaulted the informant and others in course of snatching a bag

containing Rs.50,000/- and succeeded in doing so.

The submission is that in fact the hotel owner filed a

complaint against the prosecution, which is dated 25.3.2010 and in

fact the entire case is cooked up. However, from the narrative of

the first information report it appears that the informant had alleged

at the earliest instance that the hotel owner was also involved in

the transaction.

In view of such, I am not inclined to grant bail to the

petitioner.

The prayer for bail is rejected.

However, the petitioner may renew his prayer for bail

after framing of charge. It is made clear that the petitioner’s case

will not be bifurcated for purposes of bail.

( Anjana Prakash, J. )
Narendra/