High Court Patna High Court - Orders

Mukesh Kumar @ Mukesh Nonia vs The State Of Bihar on 11 October, 2010

Patna High Court – Orders
Mukesh Kumar @ Mukesh Nonia vs The State Of Bihar on 11 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.31364 of 2010
      MUKESH KUMAR @ MUKESH NONIA S/O SURENDRA MAHTO
                               Versus
                      THE STATE OF BIHAR
                              -----------

3. 11.10.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 394, 302,

307, 120-B of the Indian Penal Code.

Considering that the petitioner’s active

complicity arose in the confessional statement of the

co-accused in the serious case of robbery and

murder, I am not inclined to grant bail to the

petitioner.

Prayer for bail is rejected.

The Trial Court is direct to expedite the

trial in view of the serious nature of the offence.

      Fahad.                                ( Anjana Prakash, J. )