IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21735 of 2010
NAVIN SINGH, SON OF SRI BAMBESHWAR SINGH
Versus
STATE OF BIHAR
-----------
3. 11.08.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 364 and 379 of the Indian Penal Code.
Considering that it transpired that the petitioner along
with co-accused Sanjiv Singh was last seen having boarded the
Tempo, the driver of which was kidnapped along with the
vehicle, I am not inclined to grant bail to the petitioner especially
because he has criminal antecedents.
In view of such, this application is dismissed.
However, he may renew his prayer for bail after
framing of charge.
It is made clear that the petitioner’s case shall not be
bifurcated for commitment or framing of charge for the purposes
of this order.
( Anjana Prakash, J.)
S.Ali