IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20230 of 2010
SHANKAR SAH, SON OF MUSAHRU SAH
Versus
THE STATE OF BIHAR
-----------
2. 24.06.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 363, 365, 379, 120B and 34 of the
Indian Penal Code.
Considering the merits of the case, the petitioner
was refused bail by an order dated 27.11.2009 vide Cr. Misc.
35018 of 2009, this Court is not inclined to take a different view
in the matter.
The prayer for bail is rejected.
The trial court is directed to expedite the trial taking
recourse of Section 62 and 66 of Cr. P.C.
( Anjana Prakash, J.)
S.Ali