High Court Patna High Court - Orders

Jitendra Thakur vs The State Of Bihar on 1 July, 2010

Patna High Court – Orders
Jitendra Thakur vs The State Of Bihar on 1 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.14290 of 2010
                     JITENDRA THAKUR S/O LATE RAGHU THAKUR @ RAGHU
                               NANDAN THAKUR
                                               Versus
                                     THE 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 302 and 201/34 of the Indian Penal Code.

The first information report was instituted against

unknown persons when two dead bodies of unknown males were

found by the informant. During investigation it transpired that the

petitioner was the driver of the vehicle which was owned by one of

the deceased and in which the other deceased was a khalasi. It

was alleged that the petitioner had taken the owner and the khalasi

with him and thereafter they were found dead but the petitioner

with the vehicle in question was missing.

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. At the time of renewal of bail the petitioner

shall specify about his antecedents.

( Anjana Prakash, J. )
Narendra/