High Court Patna High Court - Orders

Angrej Yadav vs State Of Bihar on 17 March, 2011

Patna High Court – Orders
Angrej Yadav vs State Of Bihar on 17 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.37233 of 2010
                        ANGREJ YADAV SON OF KSHATRI YADAV, R/O
          VILLAGE- RAJAJAAN, P.S.- MANSI, DISTRICT- KHAGARIA
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3 17/03/2011 Heard Mr. Manoj Kumar learned counsel for

the petitioner and learned APP for the State.

The petitioner seeks bail in a case registered

under Sections 395 and 397 of the Indian Penal Code

against unknown regarding train dacoity.

The petitioner has given statement that he is a

man of clean antecedent but the antecedent report

submitted by the Superintendent of Police, Khagaria

speaks that the petitioner is already an accused of a

case of similar nature vide Mansi P.S. Case No. 81 of

2008 registered under sections 392 of the Indian Penal

Code and Sections 25(1-B)A, 26/35 of the Arms Act.

Considering the fact that the petitioner has

made wrong statement on affidavit, I am not inclined to

enlarge him on bail. Accordingly, prayer for bail of the

petitioner is rejected.

(Shyam Kishore Sharma, J.)
avin