IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27378 of 2010
AZAD KUMAR, S/o Sri Kedar Ram.
Versus
THE STATE OF BIHAR
-----------
02. 13.08.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 379 and 402 of the
Indian Penal Code read with Sections 3, 4 & 5 of the
Explosive Substance Act.
Considering that the petitioner was arrested
along with some articles which are used in
preparation of bombs, 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 in view of the serious nature of
the offence.
(Anjana Prakash, J.)
Vikash/-