High Court Patna High Court - Orders

Shankar Sah vs The State Of Bihar on 24 June, 2010

Patna High Court – Orders
Shankar Sah vs The State Of Bihar on 24 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20230 of 2010
                          SHANKAR SAH, SON OF MUSAHRU SAH
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 24.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 363, 365, 379, 120B and 34 of the

Indian Penal Code.

Considering the merits of the case, the petitioner

was refused bail by an order dated 27.11.2009 vide Cr. Misc.

35018 of 2009, this Court is not inclined to take a different view

in the matter.

The prayer for bail is rejected.

The trial court is directed to expedite the trial taking

recourse of Section 62 and 66 of Cr. P.C.

( Anjana Prakash, J.)
S.Ali