High Court Patna High Court - Orders

Manish Kumar vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Manish Kumar vs State Of Bihar on 28 September, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.24202 of 2010
           MANISH KUMAR S/O LATE RAGHUNANDAN SAO
                                Versus
                         STATE OF BIHAR
                               -----------

3. 28.09.2010 Heard learned Counsel for the petitioner and

the State.

The petitioner seek bail in a case instituted

for the offence under Sections 25 (1-B) A, 26/35 of the

Arms Act.

Considering that the petitioner was refused

bail by an order dated 10.03.2010 on merits and the

Trial Court has opined that only three months further

time is required for concluding the trial, I am not

inclined to entertain the application.

The application is dismissed.

The prayer is rejected.

      Fahad.                                ( Anjana Prakash, J. )