IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8484 of 2010
BABLU ANSARI @ DABLU ANSARI S/O HUKUM MIAN
Versus
STATE OF BIHAR
-----------
3. 1.7.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 392 and 365 of the Indian Penal Code.
The petitioner is not named in the first information
report and when one Pappu Kumar Sah was arrested, he disclosed
the complicity of the petitioner in the alleged kidnapping of the
driver of a jeep after looting it away.
In view of such, 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 framing of charge.
The Magistrate concerned is directed to immediately
commit the case to the court of Sessions. It is made clear that the
petitioner’s case will not be bifurcated for purposes of this order.
( Anjana Prakash, J. )
Narendra/