IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23055 of 2011
Janardan Dubey, son of Late Ram Chandra Dubey
Versus
The State Of Bihar
-----------
2. 29.7.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Section 384 of the Indian Penal Code,
Section 25 (1-b)A and 26 of the Arms Act.
The allegation against the petitioner is that he
demanded money from the Informant.
Taking into consideration this fact, I am not
inclined to grant bail to the petitioner at this stage.
The prayer for bail is rejected.
However, the petitioner may renew his prayer for
bail after examination of the informant.
( Anjana Prakash, J.)
S.Ali