IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44882 of 2010
MD. SAIFULLAH @ MASTER S/O LATE LATIF
Versus
THE STATE OF BIHAR
-----------
3. 17.03.2011 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.
Considering that the looted articles were
recovered from the house of the petitioner, 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.)