IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12724 of 2010
TAUQUI AHMED @ TAQUI AHMAD
Versus
STATE OF BIHAR
with
Cr.Misc. No.14422 of 2010
SANTOSH KUMAR
Versus
STATE OF BIHAR
with
Cr.Misc. No.15294 of 2010
RAJKISHORE SAHNI
Versus
STATE OF BIHAR
-----------
4. 28.6.2010 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for the
offence under section 489(A), 489(B), 489(C), 489(D),
489(E), 120(B) of the Indian Penal Code.
Considering the serious nature of the allegation
against the petitioners, I am not inclined to grant the bail to the
petitioners.
Prayer for bail is rejected.
The Trial Court is directed to expedite the trial, in
view of the serious nature of the offence.
Fahad. ( Anjana Prakash, J.)