IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30641 of 2010
AMIT KUMAR @ BUTAN @ BUTTAN SINGH
S/O TUNTUN SINGH
Versus
THE STATE OF BIHAR
-----------
3. 24.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Section 307/34 of the Indian
Penal Code and Section 27 of the Arms Act.
It has been submitted that the petitioner
was refused bail earlier by an order dated 11.01.2010
vide Cr. Misc. No. 46060 of 2009, considering the
seriousness of the nature of the offence.
Considering the background in which the
occurrence took place for extortion, I am not inclined
to review my earlier order.
The application is once again rejected with a
direction to the Trial Court to expedite the trial.
Fahad. ( Anjana Prakash, J. )