IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24771 of 2010
RAMCHANDRA HAZRA S/O LATE DHAWAL HAZRA
Versus
STATE OF BIHAR
-----------
4. 05.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 395, 397,
412 of the Indian Penal Code.
Considering that the sim of the looted
mobile was recovered soon after the occurrence from
the possession 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.
Fahad. ( Anjana Prakash, J. )