High Court Patna High Court - Orders

Mukesh Kumar vs State Of Bihar on 22 December, 2010

Patna High Court – Orders
Mukesh Kumar vs State Of Bihar on 22 December, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.42228 of 2010
MUKESH KUMAR, SON OF LATE BHOLA SINGH, RESIDENT OF VILLAGE CHHOTI
MALIA, P.S. GOGARI, DISTRICT KHAGARIA. ----- PETITIONER
                                      Versus
                               STATE OF BIHAR
                                     -----------

2 22.12.2010 Petitioner is an accused in a case under Sections 399,

402 and 414 of the Indian Penal Code as well as 25(1-B)A,

26/35/37 of the Arms Act.

Petitioner’s bail application is rejected for the present,

with liberty to the petitioner to renew his prayer for bail after

completing one year in custody.

       Sanjay                                            ( Sheema Ali Khan, J.)