IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37233 of 2010
ANGREJ YADAV SON OF KSHATRI YADAV, R/O
VILLAGE- RAJAJAAN, P.S.- MANSI, DISTRICT- KHAGARIA
Versus
STATE OF BIHAR
-----------
3 17/03/2011 Heard Mr. Manoj Kumar learned counsel for
the petitioner and learned APP for the State.
The petitioner seeks bail in a case registered
under Sections 395 and 397 of the Indian Penal Code
against unknown regarding train dacoity.
The petitioner has given statement that he is a
man of clean antecedent but the antecedent report
submitted by the Superintendent of Police, Khagaria
speaks that the petitioner is already an accused of a
case of similar nature vide Mansi P.S. Case No. 81 of
2008 registered under sections 392 of the Indian Penal
Code and Sections 25(1-B)A, 26/35 of the Arms Act.
Considering the fact that the petitioner has
made wrong statement on affidavit, I am not inclined to
enlarge him on bail. Accordingly, prayer for bail of the
petitioner is rejected.
(Shyam Kishore Sharma, J.)
avin