Patna High Court – Orders
Raj Kumar Bhuiyan vs The State Of Bihar on 17 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33954 of 2011
Raj Kumar Bhuiyan son of Ramu Bhuiyan
Versus
The State Of Bihar
-----------
2. 17.10.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/ss.4/5 of the Explosive Substance Act.
Considering that detonators were recovered from the
house of the petitioner, I am not inclined to grant bail to the
petitioner.
The prayer for bail is rejected.
Narendra/ ( Anjana Prakash, J. )