IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22673 of 2010
1. SHYAM KUMAR SON OF LATE YOGENDRA DAS
2. SUBODH KUMAR SON OF LAKSHMAN PASWAN
Versus
THE STATE OF BIHAR
-----------
2. 14.7.2010 Heard learned Counsel for the petitioners and the State.
The petitioners seek bail in a case instituted for the
offence under Sections 394, 461, 379 and 411 of the Indian Penal
Code.
Considering that the petitioners were arrested right
after the robbery and certain incriminating articles were recovered
from their possession, I am not inclined to grant bail to the
petitioners presently.
The prayer for bail is rejected.
( Anjana Prakash, J. )
Narendra/