IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.7071 of 2011
Ankit Singh @ Ankit Kumar son of Sri Upendra Singh @ Upendra Kumar
Versus
The State Of Bihar
With
Cr. Misc. No. 7621 of 2011
Sumit Kumar @ Sumit Kunwar son of Sri Ramphal Singh
Versus
The State Of Bihar
-----------
3/ 25.07.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek bail in a case instituted for the
offence under sections 307/34 of the Indian Penal Code, section 27
of the Arms Act and section 3, 4, and 5 of Explosives Substance
Act.
Considering the nature of allegation as also the
antecedents of the petitioners, I am not inclined to grant bail to
petitioners.
Prayer for bail is rejected.
The Trial Court is directed to send a list of the witnesses
fixing specific dates for their examination along with a copy of this
order to the Superintendent of Police, Begusarai, who is directed to
ensure the attendance of the witnesses on the date fixed so that there
is no further delay in the trial.
JA/- (Anjana Prakash,J.)