IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43837 of 2010
RAJU MIAN @ MD.JAVED S/O ALIJAN MIAN
Versus
THE STATE OF BIHAR
-----------
3. 15.03.2011 Heard learned counsel for the petitioner
and the state.
The petitioner seeks bail in a case
instituted for the offence under Section 395 of the
Indian Penal Code.
The petitioner is not named in the First
Information Report but subsequently his name
transpired due to the fact that a huge amount of
money was deposited in the account of the
petitioner’s sister-in-law and this circumstance
connected him to this dacoity.
Considering the same, I am not inclined to
grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial.
Fahad. ( Anjana Prakash, J.)