IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26896 of 2011
Kanhaiya Singh S/o Late Ram Awtar Singh
Versus
The State Of Bihar & Anr.
-----------
2. 23.8.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/ss.411, 414, 420, 471 and 120B of the Indian Penal
Code.
The allegation against the petitioner is that he
indulged in selling of stolen National Savings Certificate and
Kisan Vikash Patra of several crore of rupees.
In view of such, I am not inclined to grant bail to the
petitioner presently.
The prayer for bail is rejected. However, the
petitioner may renew his prayer for bail after framing of charge
if his case is not bifurcated for the same.
Narendra/ ( Anjana Prakash, J. )