High Court Patna High Court - Orders

Ajit Yadav vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Ajit Yadav vs The State Of Bihar on 25 March, 2011
                 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/-