IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43028 of 2009
1. PAPPU YADAV @ LULHA
2. ARVIND YADAV @ THULHA
BOTH SONS OF YUGAL YADAV
Versus
STATE OF BIHAR
-----------
4. 28.6.2010 Heard learned counsel for the petitioner and the
State.
The petitioners seek bail in a case instituted for
the offence under sections 302/120 of the Indian Penal
Code.
The prosecution case is that the 7 years old
daughter of the informant was done to death by unknown
persons. During investigation, it transpired that two days
before the occurrence in fact the victim was sought to be
dragged away by the petitioner no.1, but she somehow
extracted herself and came home. Even on the date of
occurrence petitioners were seen near the place of
occurrence.
I am not inclined to grant bail to the petitioner at
this stage.
Prayer for bail is rejected. However, they may
renew their prayer for bail after framing of the charge.
Fahad. ( Anjana Prakash, J.)