High Court Patna High Court - Orders

Mahabir Jee Dubey vs State Of Bihar on 30 September, 2010

Patna High Court – Orders
Mahabir Jee Dubey vs State Of Bihar on 30 September, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.29206 of 2010
             MAHABIR JEE DUBEY S/O DAYA NAND DUBEY
                                 Versus
                          STATE OF BIHAR
                                -----------

3. 30.09.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Section 376 of the

Indian Penal Code.

Considering the nature of offence, I am not

inclined to grant bail to the petitioner.

Prayer for bail is rejected.

The Trial Court is directed to expedite the

trial.

Fahad. ( Anjana Prakash, J. )