IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8467 of 2011
JAI LAL MAHTO, S/o Gariba Mahto.
Versus
THE STATE OF BIHAR
-----------
02. 24.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 395 and 412 of the Indian
Penal Code.
Considering that the petitioner is named in the
confessional statement of the co-accused who was
arrested right after the dacoity, 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.
(Anjana Prakash, J.)
Vikash/-