IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32173 of 2010
MOTI VERMA S/O DEVI PRASAD VERMA
Versus
STATE OF BIHAR
-----------
3. 27.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 363, 366A,
34 of the Indian Penal Code.
Considering that the petitioner was
involved in immoral trafficking, 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. )