High Court Patna High Court - Orders

Mahibul vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Mahibul vs State Of Bihar on 26 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.23759 of 2010
                   MAHIBUL S/O BAJUDDIN
                             Versus
                       STATE OF BIHAR
                            -----------

3. 26.08.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Sections 395, 397 and 412 of

the Indian Penal Code.

Considering that some incriminating articles

were recovered from the possession of the petitioner

and also identified by the informant, I am not

inclined to grant bail to the petitioner.

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. )