IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 22760 of 2011
Mithlesh Sah, S/o Mishree Sah.
Versus
The State of Bihar
--------------------
03. 17.10.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 384 and 386 of the Indian
Penal Code.
Considering that the petitioner was said to have
involved in demanding rangdari, I am not inclined to grant
bail to the petitioner. The prayer for bail is rejected.
The Trial Court is directed to expedite the trial.
(Anjana Prakash, J.)
Vikash/-