High Court Patna High Court - Orders

Jokhu Singh Yadav @ Jokhu Yadav vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Jokhu Singh Yadav @ Jokhu Yadav vs The State Of Bihar on 24 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                 Criminal Miscellaneous No.26447 of 2011
                 Jokhu Singh Yadav @ Jokhu Yadav, Son of Late
                 Bakaru Yadav, resident of village Dhansa,
                 Police      Station      Rohtas,     District
                 Rohtas.........................................................................Petitioner
                                     Versus
                 The State Of Bihar.........................Opposite Party
                                   ------------

3 24.10.2011 Heard learned counsel for the

petitioner as well as learned counsel for

the State.

This application has been filed

under Section 438 of the Code of Criminal

Procedure.

The case is under Sections 147, 148,

149, 342, 341, 380 and 427 of the Indian

Penal Code and Section 17 of the C.L.A.

Act. Petitioner is named in the first

information report. It is alleged that he

along with other naxalites had assembled at

the residence of the informant and had

taken away food grains and other articles

from his house.

Considering the allegations made in

the first information report, this Court is

not inclined to allow this application. The

same is dismissed. Petitioner may surrender

before the court below and move for regular

bail which shall be considered by the court
2

below on its own merit preferably on the

same day without being prejudiced by this

order.

(J. N. Singh, J.)
BT