IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32586 of 2011
Sanjay Singh son of Tribhuwan Singh, resident of village Dubhar,
P.S. Dubhar, Distt. Baliya (U.P.)
-------- Petitioner.
Versus
The State Of Bihar -------Opposite Party.
----------------------------------
2. 21.10.2011 Heard learned counsel for the petitioner and the
learned A.P.P. for the State.
The petitioner is accused in Buxar Rail P.S. Case
No. 36 of 2011 registered under Sections 379/411 of the
Indian Penal Code.
The petitioner is named in the First Information
Report with allegation to flee away taking the purse of the
daughter of the Informant Nand Kishore Tiwari from Kolkata
Jhansi Sawtantra Sangram Express at Buxar Railway Station
and he was caught hold on chase with Purse.
Taking into consideration the nature of offence, I
am not inclined to allow the prayer for bail at present.
The prayer for bail is rejected.
However, the petitioner is at liberty to renew his
prayer for bail after four months if the trial is not concluded.
( Rajendra Kumar Mishra, J.)
S.Ali