IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30820 of 2010
NIRMAL YADAV, S/o Late Bhorik Yadav.
Versus
THE STATE OF BIHAR
-----------
02. 13.09.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 25(1-B) A and 26 of the Arms
Act.
Considering the nature of allegations, 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 positively within a period of six months.
(Anjana Prakash, J.)
Vikash/-