IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7908 of 2010
KARE KHAN, SON OF LATE MUDDIN KHAN
Versus
THE STATE OF BIHAR
-----------
4. 28.06.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Section 392 of the Indian Penal Code.
Considering that the petitioner is named in the First
Information Report as one of the persons who committed
robbery and he is an accused in two cases of kidnapping one
for ransom, 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 in view
of the serious nature of the offence.
( Anjana Prakash, J.)
S.Ali