IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.32009 of 2011
Rajan Singh @ Rajan Kumar son of late Arun Singh
Versus
The State Of Bihar
-----------
2/ 28.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 341, 323, 387/34 of the Indian Penal Code.
Considering that there is allegation against the petitioner
that he along with other co-accused demanded extortion from the
informant and manhandled him, I am not inclined to grant bail to
petitioner at this stage.
Prayer for bail is rejected.
JA/- (Anjana Prakash,J.)