IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14691 of 2010
RABINDRA SINGH KUSHWAHA SON OF RAMPREET SINGH
KUSHWAHA
Versus
STATE OF BIHAR
-----------
5. 1.9.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Section 302/34 of the Indian Penal Code and 3/4/5
of the Explosive Substance Act.
Considering that there is an allegation against the
petitioner also of having thrown a bomb at the deceased and a
bomb injury was found on the person of the deceased, I am not
inclined to grant bail to the petitioner.
The prayer for bail is rejected.
Call for an explanation from the A.D.J., F.T.C.III,
Gopalganj as to under what circumstances he had sent a report
that the case diary is not available in the records of the case since
it appears that the case diary, which was available in the case
records, had been sent to this Court in pursuance to the order
dated 6.7.2010.
The explanation must reach this Court within three
weeks.
Put up this case on receipt of the same under the
heading “To be mentioned”.
Narendra/ ( Anjana Prakash, J. )