IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31364 of 2010
MUKESH KUMAR @ MUKESH NONIA S/O SURENDRA MAHTO
Versus
THE STATE OF BIHAR
-----------
3. 11.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 394, 302,
307, 120-B of the Indian Penal Code.
Considering that the petitioner’s active
complicity arose in the confessional statement of the
co-accused in the serious case of robbery and
murder, I am not inclined to grant bail to the
petitioner.
Prayer for bail is rejected.
The Trial Court is direct to expedite the
trial in view of the serious nature of the offence.
Fahad. ( Anjana Prakash, J. )