High Court Patna High Court - Orders

Rajkishore Sahni vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Rajkishore Sahni vs State Of Bihar on 28 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.12724 of 2010
                         TAUQUI AHMED @ TAQUI AHMAD
                                          Versus
                                   STATE OF BIHAR
                                            with
                              Cr.Misc. No.14422 of 2010
                                  SANTOSH KUMAR
                                          Versus
                                   STATE OF BIHAR
                                            with
                              Cr.Misc. No.15294 of 2010
                                 RAJKISHORE SAHNI
                                          Versus
                                   STATE OF BIHAR
                                        -----------

4. 28.6.2010 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offence under section 489(A), 489(B), 489(C), 489(D),

489(E), 120(B) of the Indian Penal Code.

Considering the serious nature of the allegation

against the petitioners, I am not inclined to grant the bail to the

petitioners.

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.)