IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29206 of 2010
MAHABIR JEE DUBEY S/O DAYA NAND DUBEY
Versus
STATE OF BIHAR
-----------
3. 30.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Section 376 of the
Indian Penal Code.
Considering the nature of offence, 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. )