IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6925 of 2010
AMAR SINGH .
Versus
THE STATE OF BIHAR .
---------
05/ 12.07.2010 Heard learned counsel for the petitioner and the State.
Petitioner is accused in a case under sections 395, 397 and
412 of the Indian Penal Code.
This is case of train dacoity near Anugrah Narain Road.
Learned counsel for the petitioner submits that petioner is
not named in the first information report. He further submits that
petitioner is in custody since 29.12.2008. He also submits that
allegation against the petitioner is that he received phone calls from
the looted mobiles.
In this view of the matter, I am not inclined to grant bail to
the petitioner. The prayer for bail is rejected.
However, the petitioner may renew his prayer for bail after
three months.
shahid (S.P.Singh, J)