IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30129 of 2011
Brajesh Kumar Yadav @ Brajesh Kumar
Versus
The State Of Bihar
-----------
2. 14.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the offence
under Section 392/34 of the Indian Penal Code.
Considering that the petitioner was arrested just after the
occurrence alongwith stolen motorcycle, I am not inclined to grant him
bail.
Payer 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.)
Saif /-