IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31163 of 2010
RAMANAND YADAV, S/o Late Gohal Yadav.
Versus
THE STATE OF BIHAR
-----------
02. 13.09.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 147, 148, 149, 324, 326, 307
and 353 of the Indian Penal Code and later on Section
302 IPC was added and Sections 25(1-B) A, 26, 27 and 35
of the Arms Act.
Considering that the petitioner has remained
absconding for about five years, I am not inclined to grant
bail to the petitioner. The prayer for bail is rejected.
However, he may renew his prayer for bail after framing of
charge.
The trial court is directed to expedite the trial
and conclude it within a reasonable time.
It is made clear that the petitioner’s case shall
not be bifurcated for reasons of commitment or framing of
charge and in case it is done this Court shall not consider
the prayer of the petitioner.
(Anjana Prakash, J.)
Vikash/-