High Court Patna High Court - Orders

Pappu Yadav @ Lulha &Amp; Anr vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Pappu Yadav @ Lulha &Amp; Anr vs State Of Bihar on 28 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.43028 of 2009
                           1. PAPPU YADAV @ LULHA
                           2. ARVIND YADAV @ THULHA
                              BOTH SONS OF YUGAL YADAV
                                            Versus
                                     STATE OF BIHAR
                                          -----------

4. 28.6.2010 Heard learned counsel for the petitioner and the

State.

The petitioners seek bail in a case instituted for

the offence under sections 302/120 of the Indian Penal

Code.

The prosecution case is that the 7 years old

daughter of the informant was done to death by unknown

persons. During investigation, it transpired that two days

before the occurrence in fact the victim was sought to be

dragged away by the petitioner no.1, but she somehow

extracted herself and came home. Even on the date of

occurrence petitioners were seen near the place of

occurrence.

I am not inclined to grant bail to the petitioner at

this stage.

Prayer for bail is rejected. However, they may

renew their prayer for bail after framing of the charge.

         Fahad.                                   ( Anjana Prakash, J.)