IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8636 of 2011
1. MD. NIJAM @ NIJAMUDDIN, S/o Raji Hasan.
2. Md. Sahmad Hussain @ Raja, S/o Md. Anwar Alam.
Versus
THE STATE OF BIHAR
-----------
02. 25.03.2011 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for
the offences under Section 394 of the Indian Penal Code.
Considering that the petitioners ware arrested
along with stolen truck, I am not inclined to grant bail to
the petitioners. The prayer for bail is rejected.
The Trial Court is directed to expedite the trial.
(Anjana Prakash, J.)
Vikash/-