High Court Patna High Court - Orders

Subodh Yadav vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Subodh Yadav vs The State Of Bihar on 22 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.18686 of 2011
                       Subodh Yadav, son of Late Akhleshwari Yadav
                                             Versus
                                    The State Of Bihar
                                 ----------------------------------

4. 22.11.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 394 and 411 of the Indian Penal

Code.

It has been submitted that the petitioner is not

named in the First Information Report and three months later

when one of the allegedly looted Mobile was recovered from

the house of the petitioner, he was implicated in this case and

also confessed his guilt.

Considering the same, I am not inclined to grant

bail to the petitioner at this stage.

The prayer for bail is rejected.

However, the petitioner my review his prayer for

bail after framing of charge if his case is not bifurcated.

( Anjana Prakash, J.)
S.Ali