High Court Patna High Court - Orders

Subhash Sardar @ Subhash Yadav vs State Of Bihar on 13 August, 2010

Patna High Court – Orders
Subhash Sardar @ Subhash Yadav vs State Of Bihar on 13 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.27307 of 2010
          SUBHASH SARDAR @ SUBHASH YADAV son of Ram Prasad Sardar
                                       Versus
                                 STATE OF BIHAR
                                      -----------

2/ 13.08.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 396 and 412 of the Indian Penal Code.

Considering that the petitioner has been named in the

confessional statement of the co-accused showing his active

complicity in the dacoity with murder, 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.

JA/-                                                   (Anjana Prakash, J.)