IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26447 of 2011
Jokhu Singh Yadav @ Jokhu Yadav, Son of Late
Bakaru Yadav, resident of village Dhansa,
Police Station Rohtas, District
Rohtas.........................................................................Petitioner
Versus
The State Of Bihar.........................Opposite Party
------------
3 24.10.2011 Heard learned counsel for the
petitioner as well as learned counsel for
the State.
This application has been filed
under Section 438 of the Code of Criminal
Procedure.
The case is under Sections 147, 148,
149, 342, 341, 380 and 427 of the Indian
Penal Code and Section 17 of the C.L.A.
Act. Petitioner is named in the first
information report. It is alleged that he
along with other naxalites had assembled at
the residence of the informant and had
taken away food grains and other articles
from his house.
Considering the allegations made in
the first information report, this Court is
not inclined to allow this application. The
same is dismissed. Petitioner may surrender
before the court below and move for regular
bail which shall be considered by the court
2
below on its own merit preferably on the
same day without being prejudiced by this
order.
(J. N. Singh, J.)
BT