IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22983 of 2011
1. Dilip Mushar son of Ram Pravesh Mushar @ Parves Mushar
2. Manoj Mushar son of Late Prasad Mushar
3. Rajesh Mushar son of Bidesi Mushar
4. Raju Mushar son of late Bhaghu Mushar
Versus
The State Of Bihar
-----------
3. 29.9.2011 Heard learned Counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for the
offence u/ss.396, 397, 412 and 414 of the Indian Penal Code.
The petitioners are not named in the First Information
Report. Subsequently the material that has transpired against
the petitioners was their own confessional statement. The
additional material against the petitioner no.1 was that the
mobile phone of one of the looted persons was recovered from
his mother.
Considering the same, the prayer for bail of petitioner
no.1 is rejected.
However, since there is only confessional statement of
the petitioner nos.2, 3 and 4 and they have fair antecedents,
they may renew their prayer for bail after framing of charge, if
their case is not bifurcated for purposes of commitment or
charge. The application for bail filed on behalf of petitioner
nos.2, 3 and 4 is disposed of.
Narendra/ ( Anjana Prakash, J. )