IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13841 of 2010
ANIL KUMAR YADAV @ ANIL YADAV
S/O SHEO BALAK YADAV
Versus
STATE OF BIHAR
-----------
5. 31.08.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 396 of the Indian
Penal Code.
Considering that the petitioner has not been
named in the First Information Report but his name
was transpired in the confessional statement of the
co-accused and the petitioner was accused in many
cases instituted for dacoity and murder, I am not
inclined to grant bail to the petitioner.
Prayer for bail is rejected.
Fahad. ( Anjana Prakash, J. )