IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.27307 of 2010
SUBHASH SARDAR @ SUBHASH YADAV son of Ram Prasad Sardar
Versus
STATE OF BIHAR
-----------
2/ 13.08.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 396 and 412 of the Indian Penal Code.
Considering that the petitioner has been named in the
confessional statement of the co-accused showing his active
complicity in the dacoity with murder, 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.
JA/- (Anjana Prakash, J.)