IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29496 of 2010
DABALU SINGH S/O PASHPATI SINGH
Versus
THE STATE OF BIHAR
-----------
2. 01.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 379, 364, 34 of the
Indian Penal Code.
Considering that the petitioner is named in
the confessional statement of the co-accused in the
heinous crime of the abduction of the driver for the
purposes of loot and 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.
Fahad. ( Anjana Prakash, J. )