IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8586 of 2011
AJIT YADAV, S/o Mathura Yadav.
Versus
THE STATE OF BIHAR
-----------
02. 25.03.2011 Heard learned counsel for the petitioner,
informant and the State.
The petitioner seeks bail in a case instituted for
the offences under Sections 341, 323, 447, 307 and
504/34 of the Indian Penal Code.
Considering that the petitioner has caused injury
at the informant on account of which he remained in the
hospital for eighteen days, 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 framing of charge.
It is made clear that the petitioner’s case shall
not be bifurcated for commitment of framing the charge
and if it is done the petitioner’s bail will not be considered
by this Court.
(Anjana Prakash, J.)
Vikash/-