IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23759 of 2010
MAHIBUL S/O BAJUDDIN
Versus
STATE OF BIHAR
-----------
3. 26.08.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 395, 397 and 412 of
the Indian Penal Code.
Considering that some incriminating articles
were recovered from the possession of the petitioner
and also identified by the informant, I am not
inclined to grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial in view of the serious nature of the offence.
Fahad. ( Anjana Prakash, J. )