IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25830 of 2010
RAKESH RAI S/O NEPAL RAI
Versus
STATE OF BIHAR
-----------
3. 21.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 414 of the Indian
Penal Code and Sections 25 (1-B)a 26/35 of the Arms
Act.
Considering that the petitioner has criminal
antecedent and from his possession arms were
recovered, I am not inclined to grant bail to the
petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial and conclude it positively within a period of 1
year.
Fahad. ( Anjana Prakash, J. )