IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27025 of 2010
AKLILESH YADAV @ PACHHAM GRAM, SON OF SADHU SHARAN
YADAV
Versus
THE STATE OF BIHAR
-----------
2. 11.08.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Section 396 of the Indian Penal Code.
The petitioner’s bail application was dismissed
earlier by an order dated 4.3.2010 vide Cr. Misc. 402 of 2010
but it was mentioned that the application was not maintainable
since the petitioner has not been remanded in the present case.
From the impugned order, it appears that the
petitioner is also one of the miscreants who fired at the
deceased in course of train dacoity and, therefore, I am not
inclined to grant bail to the petitioner.
The prayer for bail is rejected.
The trial court is directed to expedite the trial in view
of the serious nature of the offence.
( Anjana Prakash, J.)
S.Ali