High Court Patna High Court - Orders

Tempu Yadav vs State Of Bihar on 9 March, 2011

Patna High Court – Orders
Tempu Yadav vs State Of Bihar on 9 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.36430 of 2010
                  TEMPU YADAV, SON OF MADAN YADAV, RESIDENT OF
                  VILLAGE-GHAGHANPATTI, POLICE STATION SAUR BAZAR,
                  DISTRICT-SAHARSA.                      .......PETITIONER.
                                           Versus
                                   THE STATE OF BIHAR
                                          -----------

3 09.03.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State, who

is armed with carbon copy of the case diary.

Petitioner was apprehended with a motorcycle

not belonging to him he carries criminal antecedent and

altogether 12 cases of similar or graver offences are

pending against the petitioner.

Considering the facts and circumstances of

the case, at this stage, I am not inclined to enlarge the

petitioner on bail. Hence prayer for regular bail of the

petitioner is hereby rejected. Simultaneously, the court

below is directed to proceed expeditiously with the trial

of the case and preferably dispose of the same within 18

months of his detention, failing which the petitioners

shall be at liberty to renew the prayer before the Trial

court itself.

    PN                                           (Akhilesh Chandra, J.)