IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20295 of 2010
KAUSHLENDRA SINGH @ GANDHI SON OF SRI SHIVDHAR SINGH
Versus
THE STATE OF BIHAR
-----------
3. 2.7.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 341, 323, 324, 307 and 379/34 of the
Indian Penal Code.
The prosecution case is that the accused persons
assaulted the informant and others in course of snatching a bag
containing Rs.50,000/- and succeeded in doing so.
The submission is that in fact the hotel owner filed a
complaint against the prosecution, which is dated 25.3.2010 and in
fact the entire case is cooked up. However, from the narrative of
the first information report it appears that the informant had alleged
at the earliest instance that the hotel owner was also involved in
the transaction.
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. It is made clear that the petitioner’s case
will not be bifurcated for purposes of bail.
( Anjana Prakash, J. )
Narendra/