IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26323 of 2011
Sikandar Rain, son of Md. Aslam Rain
Versus
The State Of Bihar
----------------------------------
4. 29.09.2011 Supplementary affidavit filed today be kept on
the record.
Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 304(B/34 of the Indian Penal Code.
Considering that the petitioner has antecedents
and is alleged to be a listed dacoit, I am not inclined to grant
bail to the petitioner at this stage.
The prayer for bail is rejected.
However, he may renew his prayer for bail after
framing of charge if his case is not bifurcated for the
purpose of commitment or charge .
( Anjana Prakash, J.)
S.Ali