IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21948 of 2010
UMA RAM S/O LATE NATHUNI RAM
Versus
STATE OF BIHAR
-----------
2. 28.6.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 392 and 411 of the Indian Penal Code.
The petitioner is not named in the First Information
Report, which has been instituted for the alleged robbery
committed with the informant. One Sanjiv Kumar Tiwari, who
was named in the First Information Report, disclosed the name
of the present petitioner and it appears that the looted money
was recovered from him and the petitioner has criminal
antecedents.
In view of such, I am not inclined to grant the bail to
the petitioner at this stage.
Prayer for bail is rejected.
Fahad. ( Anjana Prakash, J.)