IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3054 of 2011
Jitesh Kumar @ Laddu son of Vijay Prasad
Versus
The State Of Bihar
-----------
3. 20.7.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/ss.364 and 379 of the Indian Penal Code.
The petitioner was refused bail by an order dated
5.4.2010 vide Cr.Misc.No.1930 of 2010 since he had helped
in disposing of the goods which were loaded on the looted
truck. In paragraph 53 of the case diary it has been stated that
the tyres were recovered on the joint pointing out of the
petitioner and the co-accused further substantiating that the
petitioner was involved in the present case.
In view of such, I am not inclined to review the earlier
order. The prayer for bail is once again rejected with a
direction to the Trial Court to expedite the trial.
Narendra/ ( Anjana Prakash, J. )