High Court Patna High Court - Orders

Jitesh Kumar @ Laddu vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Jitesh Kumar @ Laddu vs The State Of Bihar on 20 July, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.3054 of 2011
                                 Jitesh Kumar @ Laddu son of Vijay Prasad
                                                     Versus
                                             The State Of Bihar
                                                   -----------

3. 20.7.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/ss.364 and 379 of the Indian Penal Code.

The petitioner was refused bail by an order dated

5.4.2010 vide Cr.Misc.No.1930 of 2010 since he had helped

in disposing of the goods which were loaded on the looted

truck. In paragraph 53 of the case diary it has been stated that

the tyres were recovered on the joint pointing out of the

petitioner and the co-accused further substantiating that the

petitioner was involved in the present case.

In view of such, I am not inclined to review the earlier

order. The prayer for bail is once again rejected with a

direction to the Trial Court to expedite the trial.

     Narendra/                            ( Anjana Prakash, J. )