IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34854 of 2010
SUBODH KUMAR S/O LATE KAMLESHWARY SAH
Versus
STATE OF BIHAR
with
Cr.Misc. No.39467 of 2010
MRITUNJAY KUMAR @ MIRTUNJAY PASWAN
S/O NATHUNI PASWAN
Versus
STATE OF BIHAR
-----------
3. 26.11.2010 Heard learned counsel for the
petitioners and the State.
The petitioners seek bail in a case
instituted for the offence under Sections 420,
489A, 489B, 489C, 489D, 489E and 414 of the
Indian Penal Code.
Considering that fake currency was
recovered from the possession of the petitioners
connecting them to manufacturing of fake
currency, I am not inclined to grant bail to the
petitioners.
Prayer for bail is rejected.
The Trial Court is directed to expedite
the trial.
Fahad. ( Anjana Prakash, J. )