High Court Patna High Court - Orders

Mithlesh Sah vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Mithlesh Sah vs The State Of Bihar on 17 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No. 22760 of 2011
                             Mithlesh Sah, S/o Mishree Sah.
                                           Versus
                                    The State of Bihar
                                     --------------------

03. 17.10.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 384 and 386 of the Indian

Penal Code.

Considering that the petitioner was said to have

involved in demanding rangdari, I am not inclined to grant

bail to the petitioner. The prayer for bail is rejected.

The Trial Court is directed to expedite the trial.

(Anjana Prakash, J.)
Vikash/-