High Court Patna High Court - Orders

Kripal Yadav vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Kripal Yadav vs The State Of Bihar on 23 March, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.5516 of 2011
                    KRIPAL YADAV s/o late Jgari Yadav, resident of village-
                    Madhavpur, P.S. Govindpur, District-Nawadah.
                                       Versus
                                    THE STATE OF BIHAR
                                     -----------

2 23.3.2011 The petitioner is in custody in relation to Govindpur

P.S.Case no. 74 of 2010 instituted under Sections 384 and 386

IPC since 20.11.2010 for alleged demanding Rangdari from the

drivers of certain trucks, which were carrying infrastructures for

development work. The drivers informed their Manager

(Munshi), who informed the police and when the police reached

the site , the petitioner tried to flee but was caught and identified

as Rangdar. Chargesheet has been submitted. Once the charges

are framed, the petitioner would be at liberty to renew his prayer

for bail afresh before the trial court, who would consider the

same on its own merit.

With the aforesaid observation, the prayer for bail is

rejected.

Singh                                         ( Navaniti Prasad Singh, J.)