High Court Patna High Court - Orders

Shashi Devi &Amp; Anr vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Shashi Devi &Amp; Anr vs State Of Bihar on 6 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.18463 of 2010
                       1. SHASHI DEVI, W/o Ram Pratap Ram.
                    2. Biru Kumar @ Guddu, S/o Ram Pratap Ram.
                                      Versus
                               THE STATE OF BIHAR
                                     -----------

04. 06.10.2010 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offences under Sections 147, 148, 149, 307, 302 and

120B of the Indian Penal Code, Sections 3 and 5 of

Explosive Substance Act and Sections 17 and 18 of

Cr.L.A. Act.

Considering the nature of allegations and five

persons lost their lives, I am not inclined to grant bail to

the petitioners. The prayer for bail is rejected. However,

they may renew their prayer for bail after framing of

charge.

It is made clear that the petitioners’ case shall

not be bifurcated for purposes of commitment or framing

of charge in case it is done the petitioners’ prayer for bail

shall not be considered.

(Anjana Prakash, J.)
Vikash/-