IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19299 of 2011
Babloo Kumar
Versus
The State Of Bihar
-----------
2 28.6.2011 Heard learned counsel for the parties.
No doubt petitioner is on footing of
Raju Kumar who has been allowed bail by a Bench
of this Court vide Cr.Misc.No. 45183 of 2010 but
it appears that there was some wrong submission
made while the bail was granted to the co-
accused as that is to the effect that the only
material was confessional statement of co-
accused while this petitioner as well as co-
accused Raju Kumar are named in the F.I.R.
showing their active participation in committing
crime of robbing the informant and his friend on
road after the sunset. Hence petitioner is not
entitled for bail even after considering his
custody since 8.9.2010.
Thus, having regard to the facts and
circumstances of the case, prayer for bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)