IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25263 of 2010
PRAMOD MANDAL S/O BAIDYNATH MANDAL
Versus
STATE OF BIHAR
-----------
3. 29.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Section 392 of the
Indian Penal Code.
Considering that the looted motor cycle was
recovered from the house of the petitioner, I am not
inclined to grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial, in view of the serious nature of the offence.
Fahad. ( Anjana Prakash, J. )