IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5516 of 2011
KRIPAL YADAV s/o late Jgari Yadav, resident of village-
Madhavpur, P.S. Govindpur, District-Nawadah.
Versus
THE STATE OF BIHAR
-----------
2 23.3.2011 The petitioner is in custody in relation to Govindpur
P.S.Case no. 74 of 2010 instituted under Sections 384 and 386
IPC since 20.11.2010 for alleged demanding Rangdari from the
drivers of certain trucks, which were carrying infrastructures for
development work. The drivers informed their Manager
(Munshi), who informed the police and when the police reached
the site , the petitioner tried to flee but was caught and identified
as Rangdar. Chargesheet has been submitted. Once the charges
are framed, the petitioner would be at liberty to renew his prayer
for bail afresh before the trial court, who would consider the
same on its own merit.
With the aforesaid observation, the prayer for bail is
rejected.
Singh ( Navaniti Prasad Singh, J.)