High Court Patna High Court - Orders

Sk.Sohail @ Md.Sohail vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Sk.Sohail @ Md.Sohail vs State Of Bihar on 12 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.35804 of 2010
             SK.SOHAIL @ MD.SOHAIL S/O LATE SK. LALOO
                                 Versus
                          STATE OF BIHAR
                                -----------

2. 12.10.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 147, 148,

149, 452, 341, 342, 323, 324, 307, 379, 380, 353,

504 of the Indian Penal Code and 26, 27 of the Arms

Act.

The petitioner has filed surrender

certificate on 17.7.2010 whereas the case is of the

year 2006 and there is no reasonable explanation as

to why he has absconded, in such circumstances, I

am not inclined to grant bail to the petitioner at this

stage.

Prayer for bail is rejected. However, the

petitioner may renew his prayer for bail after

framing of charge. It is made clear that the

petitioner’s bail shall not be considered if his case is

bifurcated for ends of commitment or framing of

charge.

      Fahad.                                ( Anjana Prakash, J. )