IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22625 of 2009
SHAMBHU PRASAD, S/o Late Lalan Prasad.
Versus
THE STATE OF BIHAR
-----------
06. 09.08.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Section 395 of the Indian
Penal Code.
Considering that the petitioner is named in
the First Information Report by the co-accused
persons who had been caught at the spot and
subsequently during investigation it transpired that
the petitioner had complicity in the matter, I am not
inclined to grant bail to the petitioner. The prayer for
bail is rejected.
The trial court is directed to expedite the
trial and conclude it in view of the serious nature of
the offence.
(Anjana Prakash, J.)
Vikash/-