High Court Patna High Court - Orders

Pramod Mandal vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Pramod Mandal vs State Of Bihar on 29 September, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.25263 of 2010
             PRAMOD MANDAL S/O BAIDYNATH MANDAL
                                 Versus
                          STATE OF BIHAR
                                -----------

3. 29.09.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Section 392 of the

Indian Penal Code.

Considering that the looted motor cycle was

recovered from the house of the petitioner, 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. )