IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6224 of 2011
MD. AHMAD, SON OF MD. YUNUS
Versus
THE STATE OF BIHAR
-----------
2. 17.03.2011 Heard learned counsels for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 419, 420, 489A, 489B, 489C, 120B of the
Indian Penal Code and Section 13 of Anti Law Activities Act.
Considering that counterfeit currency was found in the
possession of the petitioner, I am not inclined to grant bail to him.
The prayer 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.)
S.Ali