High Court Patna High Court - Orders

Sanjay Singh vs The State Of Bihar on 21 October, 2011

Patna High Court – Orders
Sanjay Singh vs The State Of Bihar on 21 October, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.32586 of 2011
                  Sanjay Singh son of Tribhuwan Singh, resident of village Dubhar,
                  P.S. Dubhar, Distt. Baliya (U.P.)
                                                                          -------- Petitioner.
                                                   Versus
                  The State Of Bihar                                -------Opposite Party.
                                       ----------------------------------

2. 21.10.2011 Heard learned counsel for the petitioner and the

learned A.P.P. for the State.

The petitioner is accused in Buxar Rail P.S. Case

No. 36 of 2011 registered under Sections 379/411 of the

Indian Penal Code.

The petitioner is named in the First Information

Report with allegation to flee away taking the purse of the

daughter of the Informant Nand Kishore Tiwari from Kolkata

Jhansi Sawtantra Sangram Express at Buxar Railway Station

and he was caught hold on chase with Purse.

Taking into consideration the nature of offence, I

am not inclined to allow the prayer for bail at present.

The prayer for bail is rejected.

However, the petitioner is at liberty to renew his

prayer for bail after four months if the trial is not concluded.

( Rajendra Kumar Mishra, J.)
S.Ali