IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 5485 of 2011
Tijju Yadav, son of Suresh Yadav @ Suresh Prasad, resident of
Village - Kali Nagar Batis Bhabhariya, P S and District - Jehanabad
- Petitioner
Versus
The State of Bihar - Opposite Party
WITH
Cr Misc No 6051 of 2011
Surendra Kumar @ Sushil Kumar, son of Adalat Yadav @ Krishna
Murari Yadav, resident of village - Barahiya, P S - Kurtha, District
- Arwal - Petitioner
Versus
The State of Bihar - Opposite Party
-----------
2 22.02.2011 In the present cases, the two petitioners are in custody in
relation to Jehanabad Police Station Case No 602 of 2010 for offence
under the provisions of the Arms Act. It is alleged that police, on
information, raided a premises in which from a room occupied by one
Vidyanand Singh, arms were recovered and these two petitioners
managed to escape. They have since surrendered to custody and charges
have already been filed.
In that view of the matter, I am not inclined to entertain this
application at this stage. Prayer of petitioners for bail is rejected.
However, once charges are framed, petitioners would be at
liberty to renew their prayer for bail before the trial Court.
M.E.H./ (Navaniti Prasad Singh)